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 44C] [Entire Act] Union of India - Subsection Section 44C(3) in Income Tax Rules, 1962 (3)Every application in connection with the settlement of a case shall be accompanied by a fee of five hundred rupees.