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 5] [Section 158BFA(3)] [Section 158BFA] [Entire Act]

Union of India - Subsection

Section 158BFA(3)(a) in The Income Tax Act, 1961

(a)unless an assessee has been given a reasonable opportunity of being heard;