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 19 in Income-Tax Settlement Commission (Procedure) Rules, 1997

19. Special provisions in respect of settlement applications made before 1st day of October, 1984 - (1) Where, in respect of a settlement application made before the 1st day of October, 1984, an order is passed by the Commission under sub-section (1) of section 245D of the Act allowing the application to be proceeded with, a notice shall be issued by the Commission to the applicant requiring him to furnish in quintuplicate :-

(a)a full and true statement of facts regarding the matters to be settled (including the manner in which any income disclosed or proposed to be disclosed by the applicant has been derived); and where the settlement involves determination of income, accompanied with annexures containing :-(i)computation of total income of the applicant for the assessment year or years to which the settlement application relates, in accordance with the provisions of the Act;(ii)copies of manufacturing account or trading account or both, as the case may be, profit and loss account or income and expenditure account or any other similar account, as the case may be, and balance sheet; and(iii)in the case of:-(a)a proprietary business or profession, copy of the personal account of the proprietor;(b)a firm or association of persons or body of individuals, copies of the personal accounts of the partners or members thereof, as the case may be; and(c)a partner of a firm or a member of an association of persons or body of individuals, copies of the personal account of such partner or member in the firm or association of persons or body of individuals, as the case may be;(b)the terms of settlement sought for by the applicant.
(2)The statement of facts, the annexures thereto and the terms of settlement shall each be signed separately by the applicant and the statement of facts shall be verified in the following manner, namely :-"I.................................................................., son/daughter/wife of(Name in full and in block letters).....................................solemnly declare that to the best of my knowledge and belief, the information given in this statement of facts and the annexures accompanying it is correct and complete and other particulars shown therein are truly stated. I further declare that I am making this statement in my capacity as .................................... and that I am competent to make (designation)this statement of facts and to verify it.Place :.......................Date :........................Signature
(3)Where a fact which cannot be borne out by or is contrary to the record relating to the case is alleged in the statement of facts furnished under sub-rule (1), it shall be stated clearly and concisely and supported by a duly sworn affidavit.
(4)On receipt of the statement of facts and the terms of settlement under sub-rule (1), the Commission shall forward a copy thereof to the Commissioner calling for his further report.