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 37B in Income Tax Rules, 1962

37B. Returns regarding tax deducted at source on computer media under sub-section (2) of section 206.

(1)Where a person responsible for deducting tax under Chapter XVII-B is required to file any return or statement referred to in rule 37 or rule 37A on a computer media, he shall deliver or cause to be delivered such return or statement in accordance with such scheme as may be specified by the Board in this behalf within the time specified under rule 37 or rule 37A, as the case may be.
(2)The return or statement filed on a computer media shall contain all the information required under rule 37 or rule 37A, as the case may be.
(3)The return or statement filed on computer media shall be accompanied by Form No. 27A furnishing the information specified therein.