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 10] [Entire Act]

Union of India - Subsection

Section 10(2) in The Compulsory Deposit Scheme (Income Tax Payers) Act, 1974

(2)If, in relation to an assessment year referred to in sub- section (1) of section 3, the correct income of a person falling under clause (c) of sub- section (3) of section 4, exceeds fifteen thousand rupees and such person-
(a)has, without reasonable cause, failed to make"] the compulsory deposit within the time allowed under section 5, or
(b)has made the compulsory deposit within such time on the basis of his own estimate but the deposit so made falls short of] seventy- five per cent. of the compulsory deposit which he would have been liable to make on the basis of his correct income and there is no reasonable cause for making such short payment"];the Income- tax Officer may"] by order in writing, direct that such person shall pay by way of penalty a sum-
(i)which, in the case referred to in clause (a), shall be equal to twenty- five per cent. of the compulsory deposit calculated with reference to his correct income; and
(ii)which, in the case referred to in clause (b), shall be equal to twenty- five per cent. of the amount by which the compulsory deposit made by him falls short of the compulsory deposit calculated with reference to his correct income.
Explanation,- In this sub- section," correct income" has the meaning assigned to it in sub- section (2) of section 6.