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 20A] [Entire Act]

Union of India - Subsection

Section 20A(1) in Income Tax Rules, 1962

(1)For the purpose of clause (xx) of sub-section (2) of section 80C or clause (xvii) of sub-section (2) of section 88, the prescribed authority shall be the Central Board of Direct Taxes.