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 14] [Entire Act]

Union of India - Subsection

Section 14(2) in The Income Tax Act, 2025

(2)Where the Assessing Officer, having regard to the accounts of the assessee, is not satisfied with—
(a)the correctness of the claim of expenditure incurred by the assessee; or
(b)the claim made by the assessee that no expenditure has been incurred,in relation to income which does not form part of the total income under this Act, he shall determine such amount of expenditure in accordance with any method, as may be prescribed.