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 8] [Entire Act]

State of Assam - Subsection

Section 8(1) in The Assam Agricultural Income-Tax Act, 1939

(1)The agricultural income mentioned in sub-Clause (2) of Clause (a) of Section 2 shall be assessed on the net amount of such income determined in the prescribed maimer.