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 79] [Entire Act]

Union of India - Subsection

Section 79(b) in Finance Act, 2015

(b)in any other case, -
(i)the assessee himself or in case of the assessee, being a firm or association of persons or Hindu undivided family, any partner of the firm, or member of the association or the family;
(ii)in case of the assessee, being a trust or institution, any person referred to in clauses (a), (b), (c) and (cc) of sub-section (3) of section 13;
(iii)in case of any person other than persons referred to in sub-clauses (i) and (ii), the person who is competent to verify the return under section 139 in accordance with the provisions of section 140;
(iv)any relative of any of the persons referred to in sub-clauses (i), (ii) and (iii);
(v)an officer or employee of the assessee;
(vi)an individual who is a partner, or who is in the employment, of an officer or employee of the assessee;
(vii)an individual who, or his relative or partner -
(I)is holding any security of, or interest in, the assessee: