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 15] [Entire Act]

Union of India - Subsection

Section 15(1) in The Business Profits Act, 1947

(1)of section 11, or to produce or cause to be produced the accounts or documents or other evidence required by the Income- tax Officer under sub- section (2) of that section, or has concealed particulars of the profits of the business or has deliberately furnished inaccurate particulars of such profits, he may direct that such person shall pay by way of penalty, in addition to the amount of any business profits tax payable, a sum not exceeding-
(a)where the person has failed to furnish the return required under sub- section (1) of section 11, the amount of the business profits tax payable;
(b)in any other case, the amount of business profits tax which would have been avoided if the return made had been accepted as correct: Provided that the Income- tax Officer shall not impose any penalty under this section without the previous approval of the Inspecting Assistant Commissioner of Income- tax.