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 263(2)] [Section 263] [Entire Act]

Union of India - Subsection

Section 263(2)(b) in The Income Tax Act, 2025

(b)the particulars prescribed under clause (a) may also include––
(i)income exempt from tax;
(ii)assets of the prescribed nature and value held by the assessee as a beneficial owner or otherwise or in which he is a beneficiary;
(iii)bank account and credit card held by the assessee;
(iv)expenditure exceeding the prescribed limit incurred by the assessee under prescribed heads;
(v)such other outgoings as may be prescribed;
(vi)the report of any audit referred to in section 63 or a copy thereof;
(vii)the particulars of the location and style of the principal place of the business or profession and all the branches thereof;
(viii)the names and addresses of the partners, if any, in the business or profession;
(ix)the names of the other members of the association of person or the body of individuals and the extent of the share of the assessee and the shares of all such members in the profits of the business or profession and any branches thereof.