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 1] [Section 7C] [Entire Act]

Union of India - Subsection

Section 7C(2) in The Companies (Profits) Surtax Act, 1964

(2)Where, on making the regular assessment, the `[Assessing Officer] [Substituted for the words "Income-tax Officer" by Act 04 of 1988, section 187] finds-
(a)that any such company as is referred to in clause (a) of sub-section (5) of section 7A has not sent the statement referred to in that clause or the estimate in lieu of such statement referred to in sub-section (6) of that section; or
(b)that any such company as is referred to in clause (b) of sub-section (5) of section 7A has not sent the estimate referred to in that clause, simple interest at the rate of [fifteen per cent] [Substituted for the word "twelve per cent" by Act 67 of 1984, section 77] per annum from the 1st day of April next following the financial year in which the advance surtax was payable in accordance with the said sub-section (5) or sub-section (6) up to the date of the regular assessment shall be payable by the company upon the amount equal to the assessed surtax.