Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 273A(4)] [Section 273A] [Entire Act] Union of India - Subsection Section 273A(4)(ii) in The Income Tax Act, 1961 (ii)the assessee has co-operated in any inquiry relating to the assessment or any proceeding for the recovery of any amount due from him: