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 169 in The Income Tax Act, 2025

169. Effect to advance pricing agreement.

(1)If a return of income for any tax year covered by an advance pricing agreement has been furnished by any person, before the date of entering into the said agreement, he shall, irrespective of anything to the contrary contained in section 263, furnish a modified return, in accordance with and limited to the agreement, in respect of such tax years, within three months from the end of the month in which the agreement was entered into.
(2)Except as provided in this section, all other provisions of this Act shall apply accordingly as if the modified return is a return furnished under section 263.
(3)Where a modified return is furnished under sub-section (1), and assessment or reassessment proceedings, in respect of a tax year to which the agreement applies, were initiated before the filing of such return then,––
(a)if such proceedings have been completed before the filing of such return, the Assessing Officer shall pass an order modifying the total income of the relevant tax year; or
(b)if such proceedings are pending on the date of filing of modified return, the Assessing Officer shall proceed to complete them,as per the agreement after taking into consideration the modified return so furnished.
(4)Irrespective of anything contained in section 275 or 286 or 296,—
(a)the order in respect of a case falling under sub-section (3)(a) shall be passed within one year from the end of the financial year in which the modified return under sub-section (1) is furnished;
(b)in respect of a case falling under sub-section (3)(b), the period of limitation as provided in section 275 or 286 or section 296 for completion of pending assessment or reassessment proceedings shall be extended by twelve months.
(5)For the purposes of this section,—
(a)"agreement" means an agreement referred to in section 168(1);
(b)the assessment or reassessment proceedings for a tax year shall be deemed to have been completed where—
(i)an assessment or reassessment order has been passed; or
(ii)no notice has been issued under section 270(8) till the expiry of the limitation period provided under the said section.
[Similar to Section 92CD from The Income Tax Act, 1961.-Also Refer]