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 285] [Section 200] [Entire Act]

Union of India - Subsection

Section 200(3) in The Income Tax Act, 1961

(3)[ Any person deducting any sum on or after the 1st day of April, 2005 in accordance with the foregoing provisions of this Chapter or, as the case may be, any person being an employer referred to in sub-section (1-A) of section 192 shall, after paying the tax deducted to the credit of the Central Government within the prescribed time, ] [ Inserted by Act 23 of 2004, Section 42 (w.e.f. 1.4.2005).][prepare such statements for such period as may be prescribed] [ Substituted by Act 33 of 2009, Section 64, for " prepare quarterly statements for the period ending on the 30th June, the 30th September, the 31st December and the 31st March in each financial year" (w.e.f. 1.10.2009).] [and deliver or cause to be delivered to the prescribed income-tax authority or the person authorised by such authority such statement in such form and verified in such manner and setting forth such particulars and within such time as may be prescribed.] [ Inserted by Act 23 of 2004, Section 42 (w.e.f. 1.4.2005).]