[Cites 0, Cited by 0]
[Entire Act]
Union of India - Section
Section 332 in The Income Tax Act, 2025
332. Application for registration.
| Sl. No. | Case | Time limit for furnishing application | Time limit for passing order | Validity of registration |
| A | B | C | D | E |
| 1. | Where the activities of the applicant have not commenced and it has not been registered under any specified provision at any time before making the application. | At any time during the tax year beginning from which registration is sought. | One month from the end of the month in which application is made. | Three tax years commencing from the tax year in which such application is made. |
| 2. | Where the activities of the applicant have commenced and it has not been registered under any specified provision at any time before making the application. | At any time during the tax year, beginning from which registration is sought. | Six months from the end of the quarter in which application is made. | Five tax years commencing from the tax year in which such application is made. |
| 3. | Where the applicant has been granted provisional registration and activities have commenced. | Within six months of the commencement of activities. | Six months from the end of the quarter in which application is made. | Five tax years commencing from the tax year in which such application is made. |
| 4. | Where the provisional registration of the applicant is due to expire and activities have not commenced. | At least six months prior to the expiry of the provisional registration. | Six months from the end of the quarter in which application is made. | Five tax years following the tax year in which such application is made. |
| 5. | Where the registration of the applicant is due to expire, other than cases mentioned at serial number 4. | At least six months prior to the expiry of the registration. | Six months from the end of the quarter in which application is made. | Five tax years following the tax year in which such application is made. |
| 6. | Where the registration of the applicant has become inoperative due to switching over of regime under section 333. | At any time during the tax year beginning from which the registration is sought to be made operative. | Six months from the end of the quarter in which application is made. | Five tax years commencing from the tax year in which such application is made. |
| 7. | Where the applicant, being a registered non-profit organisation, has adopted or undertaken modification of its objects which do not conform to the conditions of registration. | Within thirty days of the date of such adoption or modification. | Six months from the end of the quarter in which application is made. | Five tax years commencing from commencement of the tax year in which such application is made. |