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 42] [Entire Act]

Union of India - Subsection

Section 42(2) in The Wealth-Tax Act, 1957

(2)[ No publication under this section shall be made in relation to any penalty imposed under this Act until the time for presenting an appeal to the] [ Substituted by Act 41 of 1975, Section 103, for sub-Section (2)(w.e.f. 1.10.1975).][ [Joint Commissioner] [Substituted by Act 4 of 1988, Section 127, for " Appellate Assistant Commissioner" and " Commissioner" , respectively (w.e.f. 1.4.1988). ][(Appeals)] [Substituted by Act 4 of 1988, Section 127, for " Appellate Assistant Commissioner" and " Commissioner" , respectively (w.e.f. 1.4.1988). ] [or, as the case may be, the Commissioner (Appeals)] [ Inserted by Act 29 of 1977, Section 39 and Schedule V (w.e.f. 10.7.1978).] [has expired without an appeal having been presented or the appeal, if presented has been disposed of.] [ Substituted by Act 41 of 1975, Section 103, for sub-Section (2)(w.e.f. 1.10.1975).][ Explanation .-In the case of a company, the names of the directors, secretaries and treasurers, or managers of the company may also be published if in the opinion of the Central Government, the circumstances of the case justify it.] [ Inserted by Act 3 of 1989, Section 77 (w.e.f. 1.4.1989).][42-B. Disclosure of information respecting assessees.-Where a person makes an application to the ][Chief Commissioner or Commissioner] [ Substituted by Act 4 of 1988, Section 127, for " Appellate Assistant Commissioner" and " Commissioner" , respectively (w.e.f. 1.4.1988).][in the prescribed form for any information relating to any assessee in respect of any assessment made under this Act, the ] [Substituted by Act 5 of 1964, Section 50, for Section 42-B (w.e.f. 1.4.1964). ] [Chief Commissioner or Commissioner] [ Substituted by Act 4 of 1988, Section 127, for " Appellate Assistant Commissioner" and " Commissioner" , respectively (w.e.f. 1.4.1988).][may, if he is satisfied that it is in the public interest so to do, furnish or cause to be furnished the information asked for in respect of that assessment only and his decision in this behalf shall be final and shall not be called in question in any Court of law.] [Substituted by Act 5 of 1964, Section 50, for Section 42-B (w.e.f. 1.4.1964). ][42-C. Return of wealth, etc. not to be invalid on certain grounds.-No return of wealth, assessment, notice, summons or other proceeding furnished or made or issued or taken or purported to have been furnished or made or issued or taken in pursuance of any of the provisions of this Act shall be invalid or shall be deemed to be invalid merely by reason of any mistake, defect or omission in such return of wealth, assessment, notice, summons or other proceeding if such return of wealth, assessment, notice, summons or other proceeding is in substance and effect in conformity with or according to the intent and purpose of this Act.][42-D. Presumption as to assets, books of account, etc.- ][(1)] [ Section 42-D renumbered as sub-Section (1) thereof by Act 18 of 2008, Section 67 (w.r.e.f. 1.10.1975).][Where any books of account or other documents, articles or things including money are found in the possession or control of any person in the course of a search under section 37-A, it may, in any proceeding under this Act, be presumed that-
(i)such books of account or other documents, articles or things including money belong to such person;
(ii)the contents of such books of account or other documents are true; and
(iii)the signature and every other part of such books of account or other documents which purport to be in the handwriting of any particular person or which may reasonably be assumed to have been signed by, or to be in the handwriting of, any particular person, are in that person's handwriting, and in the case of a document stamped, executed or attested, that it was duly stamped and executed or attested by the person by whom it purports to have been so executed or attested.]