Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 188(1)] [Section 188] [Entire Act]

Union of India - Subsection

Section 188(1)(b) in The Income Tax Act, 2025

(b)any specified advance received by it,except through––
(i)an account payee cheque;
(ii)account payee bank draft drawn in the name of the person who has made the loan or deposit or paid the specified advance; or
(iii)by use of electronic clearing system through a bank account, or any other prescribed electronic mode,if,––
(A)the loan or the deposit or specified advance, together with the interest, if any, payable thereon; or
(B)the aggregate amount of the loans or deposits held by such person with the branch of the banking company or co-operative bank or, as the case may be, the other company or co-operative society or the firm or other person (either individually or jointly) on the date of such repayment together with interest, if any, payable thereon; or
(C)the aggregate amount of the specified advances received by such person (either individually or jointly) on the date of such repayment together with the interest, if any, payable thereon, is ₹ 20000 or more.