(2)Without prejudice to the provisions of sub-section (1), the Assessing Officer [or the Commissioner (Appeals)] may direct that any other person, who causes the person referred to in sub-section (1) in any manner to make a false entry or omits or causes to omit any entry referred to in that sub-section, shall pay by way of penalty a sum equal to the aggregate amount of such false or omitted entry.Explanation.—For the purposes of this section, "false entry" includes use or intention to use—(a)forged or falsified documents such as a false invoice or, in general, a false piece of documentary evidence; or(b)invoice in respect of supply or receipt of goods or services or both issued by the person or any other person without actual supply or receipt of such goods or services or both; or(c)invoice in respect of supply or receipt of goods or services or both to or from a person who does not exist.]