Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 30(2)] [Section 30] [Entire Act] Union of India - Subsection Section 30(2)(b) in Income Tax Rules, 1962 (b)in any other case, on or before seven days from the end of the month in which-(i)the deduction is made; or(ii)income-tax is due under sub-section (1A) of section 192.