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 2] [Entire Act]

Union of India - Subsection

Section 2(4) in Electronic Filing Of Returns Of Tax Deducted At Source Scheme, 2003

(4)"e-deductor" means the person responsible for deduction of tax at source who is required to furnish e-TDS Return under this scheme;