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 6] [Entire Act]

Union of India - Subsection

Section 6(a) in Agreement Between The Government of the Republic of India and the Government of the State of Qatar for the Avoidance of Double Taxation and for the Prevention of Fiscal Evasion with Respect to Taxes on Income

(a)has and habitually exercises in that State an authority to conclude contracts in the name of the enterprise, unless the activities of such person are limited to those mentioned in paragraph 5 which, if exercise through a fixed place of business, would not make this fixed place of business a permanent establishment under the provisions of that paragraph; or