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 127A in Income Tax Rules, 1962

127A. [ Authentication of notices and other documents. [Rule 127A inserted by the Income-tax (Third Amendment) Rules, 2017, w.e.f. 23-3-2017.]

(1)Every notice or other document communicated in electronic form by an income-tax authority under the Act shall be deemed to be authenticated,-
(a)in case of electronic mail or electronic mail message (hereinafter referred to as the e-mail), if the name and office of such income-tax authority-
(i)is printed on the e-mail body, if the notice or other document is in the e-mail body itself; or
(ii)is printed on the attachment to the e-mail, if the notice or other document is in the attachment,
and the e-mail is issued from the designated e-mail address of such income-tax authority;
(b)in case of an electronic record, if the name and office of the income-tax authority-
(i)is displayed as a part of the electronic record, if the notice or other document is contained as text or remark in the electronic record itself; or
(ii)is printed on the attachment in the electronic record, if the notice or other document is in the attachment,
and such electronic record is displayed on the designated website.
(2)The Principal Director General of Income-tax (Systems) or the Director General of Income-tax (Systems) shall specify the designated e-mail address of the income-tax authority, the designated website and the procedure, formats and standards for ensuring authenticity of the communication.Explanation. - For the purposes of this rule, the expressions-
(i)"electronic mail" and "electronic mail message" shall have the same meanings respectively assigned to them in Explanation to section 66A of the Information Technology Act, 2000 (21 of 2000);
(ii)"electronic record" shall have the same meaning as assigned to it in clause (t) of sub-section (1) of section 2 of the Information Technology Act, 2000 (21 of 2000).]