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 412(3)] [Section 412] [Entire Act]

Union of India - Subsection

Section 412(3)(b) in The Income Tax Act, 2025

(b)where the assessee proves to the satisfaction of the Assessing Officer that the default was for good and sufficient reasons.