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 58(11)] [Section 58] [Entire Act] Union of India - Subsection Section 58(11)(b) in The Income Tax Act, 2025 (b)"specified assessee" means an individual or a firm, other than a limited liability partnership, who is a resident in India;