Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 14 docs - [View All]
Commissioner Of Income-Tax, ... vs Narsee Nagsee And Co. on 5 September, 1956
The Commissioner Of Income ... vs M/S. Narsee Nagsee And Co., Bombay on 6 May, 1960
K. Jayaraja Ballal vs The Commissioner Of Bombay ... on 10 September, 1974
Motorola Inc., Erisson Radio ... vs Deputy C.I.T. on 22 June, 2005
Shah Ramchand Govindji And Co. vs G.G. Nerkar, Sales Tax Officer on 16 February, 1960

User Queries
[Complete Act]
Central Government Act
Section 11 in The Business Profits Act
11. Issue of notice for assessment.-
(1) The Income- tax Officer may, for the purposes of this Act, require any person whom he believes to be engaged in any business to which this Act applies, or to have been so engaged during any chargeable accounting period, or to be otherwise liable to pay business profits tax, to furnish within such period, not being less than forty- five days from the date of the service of the notice, as may be specified in the notice, a return in the prescribed form and verified in the prescribed manner setting forth (along with such other particulars as may be provided for in the notice) with respect to any chargeable accounting period specified in the notice the profits of the business or the amount of deficiency, if any, available for relief under section 6: Provided that the Income- tax Officer may, in his discretion, extend the date for the delivery of the return.
(2) The Income- tax Officer may serve on any person, upon whom a notice has ben served under sub- section (1), a notice requiring him on a date to be therein specified to produce, or cause to be produced, such accounts or documents as the Income- tax Officer may require, and may from time to time serve further notices in like manner requiring the production of such further accounts or documents or other evidence as he may require.