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] [Entire Act]

Union of India - Section

Section 87 in The Finance Act, 2017

87. Insertion of new section 271J.

- After section 271-I of the Income-tax Act, the following section shall be inserted, namely:-`271J. Penalty for furnishing incorrect information in reports or certificates. - Without prejudice to the provisions of this Act, where the Assessing Officer or the Commissioner (Appeals), in the course of any proceedings under this Act, finds that an accountant or a merchant banker or a registered valuer has furnished incorrect information in any report or certificate furnished under any provision of this Act or the rules made thereunder, the Assessing Officer or the Commissioner (Appeals) may direct that such accountant or merchant banker or registered valuer, as the case may be, shall pay, by way of penalty, a sum of ten thousand rupees for each such report or certificate.Explanation. - For the purposes of this section,-
(a)"accountant" means an accountant referred to in the Explanation below sub-section (2) of section 288;
(b)"merchant banker" means Category I merchant banker registered with the Securities and Exchange Board of India established under section 3 of the Securities and Exchange Board of India Act, 1992;
(c)"registered valuer" means a person defined in clause (oaa) of section 2 of the Wealth-tax Act, 1957.'.