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 46A(1)] [Section 46A] [Entire Act] Union of India - Subsection Section 46A(1)(a) in Income Tax Rules, 1962 (a)where the Assessing Officer has refused to admit evidence which ought to have been admitted ; or