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 325] [Entire Act]

Union of India - Subsection

Section 325(1) in The Income Tax Act, 2025

(1)A firm shall be assessed as a firm for the purposes of this Act, if—
(a)the partnership is evidenced by an instrument; and
(b)the individual shares of the partners are specified in that instrument.