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 298(3)] [Section 298] [Entire Act]

Union of India - Subsection

Section 298(3)(d) in The Income Tax Act, 2025

(d)an appeal is not filed against the assessment of that part of income which is shown in the return.