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 1] [Section 178(1)] [Section 178] [Entire Act] Union of India - Subsection Section 178(1)(b) in The Income Tax Act, 1961 (b)who has been appointed the receiver of any assets of a company,