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 21AF in Income Tax Rules, 1962

21AF. [ Exercise of option under sub-section (7) of section 115BAB. [Inserted by Notification No. G.S.R. 110(E), dated 12.2.2020 (w.e.f. 26.3.1992).]

(1)The option to be exercised in accordance with the provisions of sub-section (7) of section 115BAB by a person, being a domestic company, for any previous year relevant to the assessment year beginning on or after the 1st day of April, 2020, shall be in Form No. 10-ID.
(2)The option in Form No. 10-ID shall be furnished electronically either under digital signature or electronic verification code.
(3)The Principal Director General of Income-tax (Systems) or the Director General of Income-tax (Systems), as the case may be, shall-
(i)specify the procedure for filing of Form No. 10-ID;
(ii)specify the data structure, standards and manner of generation of electronic verification code, referred to in sub-rule (2), for verification of the person furnishing the said Form; and
(iii)be responsible for formulating and implementing appropriate security, archival and retrieval policies in relation to the Form so furnished.]