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 4] [Entire Act]

Union of India - Section

Section 44B in Income Tax Rules, 1962

44B. Grant of tax clearance certificate or refusal.

- Within 60 days of the receipt of the application referred to in rule 44A, the Assessing Officer shall-
(i)if he is satisfied that the applicant has either paid or made satisfactory provision for payment of all existing liabilities under the enactments specified in clause (a) of sub-section (1) of section 230A or that the registration of the document referred to in the application will not prejudicially affect the recovery of any such liability, grant the certificate and forward the same to the registering officer concerned ; or
(ii)if he is not so satisfied, pass an order in writing refusing to grant the certificate, recording his reasons therefor.