Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 358] [Entire Act] Union of India - Subsection Section 358(2) in Companies (Court) Rules, 1959 (2)Subject to the orders of Court on such appeal, if any, the decision of the Taxing Officer shall be final.