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 15] [Entire Act]

State of Assam - Subsection

Section 15(3) in The Assam Agricultural Income-Tax Act, 1939

(3)The aggregate of any sums exempted under this section shall not exceed one-sixth of the total agricultural income of the assessee.