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 1(1)] [Section 1] [Entire Act]

Union of India - Subsection

Section 1(1)(e) in THE DIRECT TAX VIVAD SE VISHWAS ACT, 2020

(e)“designated authority” means an officer not below the rank of a Commissioner of Income-tax notified by the Principal Chief Commissioner for the purposes of this Act;