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 139B(3)] [Section 139B] [Entire Act]

Union of India - Subsection

Section 139B(3)(a) in The Income Tax Act, 1961

(a)"Tax Return Preparer" means any individual, [not being a person referred to in clause (ii) or clause (iii) or clause (iv) of sub-section (2) of section 288 or an employee of the "specified class or classes of persons", who has been authorised to act as a Tax Return Preparer under the Scheme framed under this section; [ Inserted by Act 21 of 2006, Section 33 (w.e.f. 1.6.2006).]