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 35(8)] [Section 35] [Entire Act] Union of India - Subsection Section 35(8)(ii) in The Wealth-Tax Act, 1957 (ii)in any other case, with rigorous imprisonment for a term which shall not be less than three months but which may extend to three years and with fine.