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 134] [Entire Act]

Union of India - Section

Section 44 in The Finance Act, 2018

44. Amendment of section 139A.

- In section 139A of the Income-tax Act,-
(A)in sub-section (1),-
(a)in clause (iv), the word "or" shall be inserted at the end;
(b)after clause (iv), the following clauses shall be inserted, namely: -
"(v) being a resident, other than an individual, which enters into a financial transaction of an amount aggregating to two lakh fifty thousand rupees or more in a financial year; or
(vi)who is the managing director, director, partner, trustee, author, founder, karta, chief executive officer, principal officer or office bearer of the person referred to in clause (v) or any person competent to act on behalf of the person referred to in clause (v),";
(B)in the Explanation occurring after sub-section (8), in clause (c), the words "and issued in the form of a laminated card" shall be omitted.