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 28] [Section 159] [Entire Act] Union of India - Subsection Section 159(3) in The Income Tax Act, 1961 (3)The legal representative of the deceased shall, for the purposes of this Act, be deemed to be an assessee.