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 50] [Entire Act]

Union of India - Subsection

Section 50(3) in Income-Tax (Appellate Tribunal) Rules, 1963

(3)No fees shall be charged for inspecting records of a pending appeal or application by a party thereto.