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 283 in The Income Tax Act, 2025

283. Provision for cases where assessment is in pursuance of an order on appeal, etc.

(1)Irrespective of anything contained in section 282, the notice under section 280 may be issued at any time for the purpose of making an assessment or reassessment or recomputation in consequence of or to give effect toβ€”
(a)any finding or direction contained in an order passed by any authority, Tribunal or court in any proceeding under this Act by way of appeal, reference or revision or by a Court in any proceeding under any other law; or
(b)the directions issued by the Approving Panel under section 274(6).
(2)The provisions of sub-section (1) shall not apply in any case where any such assessment, reassessment or recomputation as is referred to in that sub-section relates to a tax year in respect of which an assessment, reassessment or recomputation could not have been made, by reason of any other provisions limiting the time within which any action for assessment, reassessment or recomputation may be taken, at the time when,β€”
(a)the order which was the subject-matter of the appeal, reference or revision, as the case may be, was made; or
(b)the reference from the jurisdictional Principal Commissioner or Commissioner is made to the Approving Panel under section 274(4).
[Similar to Section 150 from The Income Tax Act, 1961.-Also Refer]