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 427] [Entire Act]

Union of India - Subsection

Section 427(2) in The Income Tax Act, 2025

(2)The amount of fee referred to in sub-section (1) shall,––
(a)not exceed the amount of tax deductible or collectible; and
(b)be paid before delivering or causing to be delivered the statement, as per sub-section (1).