(5)Where,—(a)any international transaction or specified domestic transaction, other than an international transaction or a specified domestic transaction referred under sub-section (1); or(b)any international transaction or a specified domestic transaction that the assessee has not included in the report under section 172,comes to the notice of the Transfer Pricing Officer during the course of the proceedings before him, the provisions of this Chapter shall apply as if such transaction is a transaction referred to him under sub-section (1).