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 114AA] [Entire Act]

Union of India - Subsection

Section 114AA(2) in Income Tax Rules, 1962

(2)An application referred to in sub-rule (1) shall be made,-
(i)in cases where the function of allotment of tax collection account number under section 206CA has been assigned by the Chief Commissioner or Commissioner to any particular Assessing Officer, to that Assessing Officer;
(ii)in any other case, to the Assessing Officer having jurisdiction to assess the applicant.