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 110] [Entire Act]

Union of India - Subsection

Section 110(1) in The Income Tax Act, 2025

(1)Where for any tax year, loss computed under the head "Income from house property" cannot be wholly set off against the income under any other head as per section 109, so much of the loss not so set off or the whole loss, as the case may be, shall be carried forward to the following tax year and—
(a)be set off only against the income from house property, if any, assessable for that tax year; and
(b)if the loss cannot be wholly so set off, the amount of loss not so set off shall be carried forward to the following tax year and so on.