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 32AC] [Entire Act] Union of India - Subsection Section 32AC(1B) in The Income Tax Act, 1961 (1B)No deduction under sub-section (1A) shall be allowed for any assessment year commencing on or after the 1st day of April, 2018.