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 10] [Entire Act]

Union of India - Section

Section 7 in Taxation On Income (Investigation Commission) Act, 1947

7. Procedure of Commission.-(1) The Commission shall, subject to the provisions of this Act, have power to regulate its own procedure (including the fixing of places and times of its sittings and deciding whether to sit in public or in private) and may act notwithstanding a vacancy in the number of the Commissioners.

(2)In making an investigation under clause (b) of section 3, the Commission shall act in accordance with the principles of natural justice, shall follow as far as practicable the principles of the Indian Evidence Act, 1872 (1 of 1872 ), and shall give the person whose case is being investigated a reasonable opportunity of rebutting any evidence adduced against him.
(3)Any person whose case is being investigated the Commission may be represented by a pleader duly authorised to act on his behalf.
(4)Except with the previous sanction of the Central Government,-(a) no suit, prosecution or other legal proceeding shall be instituted against any person in any civil or criminal court for any evidence given by him in any proceedings before the Commission, and
(b)no evidence so given shall be admissible in evidence against such person in any suit, prosecution or other proceeding before such Court.
(5)No document shall be inadmissible in evidence in any proceedings before the Commission on the ground that it is not duly stamped or registered.
(6)Nothing in section 54 of the Indian Income- tax Act, 1922 (XI of 1922 ) or in that section as applied to excess profits tax by section 21 of the Excess Profits Tax Act, 1940 (XV of 1940 ) shall apply to the disclosure of any of the particulars referred to therein in any proceeding before the Commission or in any report made by the Commission to the Central Government or in any report made to the Commission by a person authorised under sub- section (2) of section 6.