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 1] [Entire Act]

Union of India - Section

Section 23 in Finance Act, 2013

23. Amendment of section 90.

- In section 90 of the Income-tax Act,-
(a)sub-section (2A) shall be omitted;
(b)after sub-section (2), the following sub-section shall be inserted with effect from the 1st day of April, 2016, namely:-
"(2A) Notwithstanding anything contained in sub-section (2), the provisions of Chapter X-A of the Act shall apply to die assessee even if such provisions are not beneficial to him.";
(c)in sub-section (4), for the words "a certificate, containing such particulars as may be prescribed, of his being a resident", the words "a certificate of his being a resident" shall be substituted;
(d)after sub-section (4) and before Explanation 1, the following sub-section shall be inserted, namely:-
"(5) The assessee referred to in sub-section (4) shall also provide such other documents and information, as may be prescribed.".