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 115VL(1)] [Section 115VL] [Entire Act] Union of India - Subsection Section 115VL(1)(iii) in The Income Tax Act, 1961 (iii)no deduction shall be allowed under Chapter VI-A in relation to the profits and gains from the business of operating qualifying ships; and