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 411(11)] [Section 411] [Entire Act]

Union of India - Subsection

Section 411(11)(a) in The Income Tax Act, 2025

(a)the assessee shall be deemed to be in default as to the whole of the amount then outstanding; and