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 41] [Entire Act]

Union of India - Section

Section 25 in Expenditure-Tax Act, 1987

25. Willful attempt to evade tax, etc.

- If a person willfully attempts in any manner whatsoever to evade collection or payment of any tax, penalty or interest chargeable or impossible under this Act, or to understate the aggregate of the chargeable expenditure, he shall, without prejudice to any penalty that may be imposable on him under any other provision of this Act, be punishable with rigorous imprisonment for a term which shall not be less than three months but which may extend to seven years and with fine.Explanation. - For the purposes of this section, a willful attempt to evade collection or payment of any tax, penalty or interest chargeable or imposable under this Act shall include a case where any person-
(i)has in his possession or control any books of account or other documents (being books of account or other documents relevant to any proceeding under this Act) containing a false entry or statement; or
(ii)makes or causes to be made any false entry or statement in such books of account or other documents; or
(iii)willfully omits or causes to be omitted any relevant entry or statement in such books of account or other documents; or
(iv)causes any other circumstances to exist which will have the effect of enabling such person to evade collection or payment of any tax, penalty or interest chargeable or imposable under this Act.