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 143(4)] [Section 143] [Entire Act]

Union of India - Subsection

Section 143(4)(a) in The Income Tax Act, 1961

(a)any tax or interest paid by the assessee under sub-section (1) shall be deemed to have been paid towards such regular assessment ;