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 2] [Entire Act]

Union of India - Subsection

Section 2(v) in Income-Tax (Appellate Tribunal) Rules, 1963

(v)"prescribed form" means a form prescribed in the rules made by the Central Board of Direct Taxes under section 295 ;