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 10] [Section 271C] [Entire Act]

Union of India - Subsection

Section 271C(1) in The Income Tax Act, 1961

(1)If any person fails to-
(a)deduct the whole or any part of the tax as required by or under the provisions of Chapter XVII-B; or
(b)pay the whole or any part of the tax as required by or under,-
(i)sub-section (2) of section 115-O; or
(ii)The proviso to section 194-B, then, such person shall be liable to pay, by way of penalty, a sum equal to the amount of tax which such person failed to deduct or pay as aforesaid.]