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] [Section 206CB(1)] [Section 206CB] [Entire Act]

Union of India - Subsection

Section 206CB(1)(a) in The Income Tax Act, 1961

(a)the sums collectible under this Chapter shall be computed after making the following adjustments, namely: -
(i)any arithmetical error in the statement;
(ii)an incorrect claim, apparent from any information in the statement;