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 25 in The Interest-Tax Act, 1974

25. Wilful attempt to evade tax, etc. [Substituited by Act No. 49 of 1991 w.e.f. 1.10.1991 ]

If a person wilfully attempts in any manner whatsoever to evade any interest-tax, penalty or interest chargeable or impassable, under this Act, he shall, without prejudice to any penalty that may be impassable on him under any other provision of this Act, be punishable with 'rigorous imprisonment for a term which shall not be less than three months but which may extend to seven years and with fine.Explanation.-For the purposes of this section, a wilful attempt to evade any 'interest-tax, penalty or interest chargeable or impassable under this Act or the payment thereof shall include a case where any person-
(i)has in his possession or control any books of account or other documents (being books of account or other documents relevant to any proceeding under this Act) containing a false entry or statement; or
(ii)makes or causes to be made any false entry or statement in such books of account or other documents; or
(iii)wilfully omits or causes to be omitted any relevant entry or statement in such books of account or other documents; or
(iv)causes any other circumstances to exist which will have the effect of enabling such per-son to evade any interest-tax, penalty or interest chargeable or impassable under this Act or the payment thereof.