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] [Entire Act]

Union of India - Section

Section 7 in The Tax Return Preparer Scheme, 2006

7. Duties and obligations of the Tax Return Preparer.

- The Tax Return Preparer shall-
(i)prepare the return with due diligence;
(ii)affix his signature on the return prepared by him;
(iii)furnish the return with the Assessing Officer having the jurisdiction over the concerned assessee or to any other officer or agency as may be directed by the Resource Centre with the approval of the Board;
(iv)hand over a copy of the return to the person whose return is prepared and furnished by him;
(v)retain a copy of the acknowledgment of having furnished the return;
(vi)in respect of returns prepared and furnished by him during a month, maintain record of the following, namely-
(a)the name of assessees whose returns of income have been prepared and furnished by him during that month;
(b)the permanent account number of such assessees;
(c)assessment year;
(d)date of furnishing the return;
(e)acknowledgment number;
(f)jurisdiction of the Assessing Officer;
(g)amount of income declared in the return;
(h)amount of tax payable;
(i)amount of tax paid;
(j)the amount disbursable to him under sub-paragraph (1) of paragraph 9 of this Scheme for any eligible assessment year mentioned therein;
(k)the fee charged and received by him under sub-paragraph (2) of paragraph 9 of this Scheme;
(vii)furnish a statement of particulars mentioned in item (vi) for every month on or before the seventh day of the immediately following month to the Resource Centre.