Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 203A(2)] [Section 203A] [Entire Act] Union of India - Subsection Section 203A(2)(a) in The Income Tax Act, 1961 (a)in all challans for the payment of any sum in accordance with the provisions of section 200 or sub-section (3) of section 206-C;