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 8 in The Tax Return Preparer Scheme, 2006

8. Selection and responsibilities of the Partner Organisation.

- The Board shall select a Partner Organisation to partner with the Resource Centre in the smooth implementation of the Scheme
(a)The Partner Organisation shall function under the overall guidance and control of the Resource Centre and follow the instructions issued to it by the Resource Centre from time to time about implementation of the scheme.
(b)The Partner Organisation shall be responsible to carry out the activities which it is required to carry out under paragraph 4 of this Scheme.
(c)The Partner Organisation shall maintain the profile of the Tax Return Preparers during their training and monitor their performance as Tax Return Preparers.
(d)The Partner Organisation shall be responsible for disbursement of incentives to the Tax Return Preparers under the Scheme.
(e)The Partner Organisation shall perform its functions to the satisfaction of the Resource Centre.
(f)The Board may, on the recommendation of the Resource Centre, terminate the agreement with the Partner Organisation and may -
(i)enter into an agreement with any other Partner Organisation; or
(ii)assign its functions to the Resource Centre,
if in its opinion, the Partner Organisation has failed to perform its functions properly.