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 0] [Section 268(2)] [Section 268] [Entire Act] Union of India - Subsection Section 268(2)(b) in The Income Tax Act, 2025 (b)the Assessing Officer shall not require the production of any accounts relating to a period more than three years prior to the relevant tax year.