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 5 in The Income-Tax Welfare Fund Rules, 1998

5. Sanctions and disbursements.

-Detailed guidelines on the quantum of relief and sanction of amounts would be issued separately. The CCs/DGs shall be competent to sanction and disburse the amounts in individual cases unless otherwise provided in the guidelines.