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 468 in The Income Tax Act, 2025

468. Penalty for failure to comply with the provisions of section 397.

(1)If a person fails to comply with the provisions of section 397, the Assessing Officer may impose a penalty of ₹10000 on him.
(2)If a person, required to quote his Tax Deduction and Collection Account Number in challans, certificates statements or other documents referred to in section 397(1)(b), quotes a number which is false, knowing or believing it to be false or not true, the Assessing Officer may impose a penalty of ₹10000 on him.
[Similar to Section 272BB from The Income Tax Act, 1961-Also Refer]