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 1] [Section 35] [Entire Act]

Union of India - Subsection

Section 35(3) in The Wealth-Tax Act, 1957

(3)Subject to the other provisions of this section, the authority concerned-
(a)may make an amendment under sub-section (1) or sub-section (2) of its own motion; and
(b)shall make such amendment for rectifying any such mistake which has been brought to its notice by the assessee, and where the authority concerned is the [Valuation Officer or the ] [Substituted by Act 45 of 1972, Section 15, for " Appellate Assistant Commissioner" (w.e.f. 1.1.1973). ][[Joint Commissioner] [Substituted by Act 4 of 1988, Section 127, for " Appellate Assistant Commissioner" (w.e.f. 1.4.1988). ][(Appeals)] [Substituted by Act 4 of 1988, Section 127, for " Appellate Assistant Commissioner" (w.e.f. 1.4.1988). ] or the Commissioner (Appeals) or the Appellate Tribunal, by the [Assessing Officer] [ Substituted by Act 4 of 1988, Section 127, for " Wealth-tax Officer" (w.e.f. 1.4.1988).] also.