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 50] [Entire Act]

State of Himachal Pradesh - Subsection

Section 50(1) in Himachal Pradesh Co-Operative Societies Act, 1968

(1)The Central Government may, by notification in the Official Gazette, remit the income tax payable in respect of the profits of any class of co-operative societies of the dividends or other payments received by members of any class or such societies on account of profits.