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 379(4)] [Section 379] [Entire Act]

Union of India - Subsection

Section 379(4)(iii) in The Income Tax Act, 2025

(iii)where the assessee has filed a return for the tax year relevant to such order, total income as per such return does not exceed fifty lakh rupees. 2.—Advance rulings