(1)If a person fails to comply with the provisions of section 203-A, he shall, on an order passed by the ][Assessing Officer] [ Substituted by Act 4 of 1988, Section 2, for " Income-tax Officer" (w.e.f. 1.4.1988).][, pay, by way of penalty, ] [Inserted by Act 11 of 1987, Section 68 (w.e.f. 1.6.1987).][a sum of ten thousand rupees] [ Substituted by Act 14 of 2001, Section 93, for " a sum which may extent to five thousand rupees" (w.e.f. 1.6.2001).].[(1-A) If a person who is required to quote his "tax deduction account number" or, as the case may be, "tax collection account number" or "tax deduction and collection account number" in the challans or certificates or statements or other documents referred to in sub-section (2) of section 203-A, quotes a number which is false, and which he either knows or believes to be false or does not believe to be true, the Assessing Officer may direct that such person shall pay, by way of penalty, a sum of ten thousand rupees.] [ Inserted by Act 21 of 2006, Section 54 (w.e.f. 1.6.2006).]