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 0] [Section 4A(2)] [Section 4A] [Entire Act] Union of India - Subsection Section 4A(2)(xix) in Income-Tax (Appellate Tribunal) Rules, 1963 (xix)to ensure that remand reports are submitted in time whenever called for by the Bench by issuing necessary reminders to the authority concerned;