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 11] [Entire Act]

Union of India - Subsection

Section 11(3) in The Companies (Profits) Surtax Act, 1964

(3)An appeal shall be presented within thirty days of the following date, that is to say -
(a)where the appeal relates to assessment or penalty or fine, the date of service of the notice of demand relating to the assessment or penalty or fine, or
(b)in any other case, the date on which the intimation of the order sought to be appealed against is served :
Provided that the [Chief Commissioner or Commissioner (Appeal)] [Substituted for the words "Appellate Assistant Commissioner" by the Act 2 of 1977, section 39 ] may admit in appeal after the expiration of the said period if he is specified that the appellate had sufficient cause for not presenting it within that period.