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 2A] [Entire Act]

Union of India - Subsection

Section 2A(i) in Income Tax Rules, 1962

(i)"salary" shall have the meaning assigned to it in clause (h) of rule 2 of Part A of the Fourth Schedule;