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 43CA(1)] [Section 43CA] [Entire Act]

Union of India - Subsection

Section 43CA(1)(iii) in The Income Tax Act, 1961

(iii)the consideration received or accruing as a result of such transfer does not exceed two crore rupees.]