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 212] [Entire Act]

Union of India - Subsection

Section 212(d) in The Income Tax Act, 2025

(d)"non-resident Indian" means an individual, who is not a resident and is—
(i)a citizen of India; or
(ii)a person of Indian origin;