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 6] [Section 80IC] [Entire Act]

Union of India - Subsection

Section 80IC(5) in The Income Tax Act, 1961

(5)Notwithstanding anything contained in any other provision of this Act, in computing the total income of the assessee, no deduction shall be allowed under any other section contained in Chapter VI-A or in section 10-A or section 10-B, in relation to the profits and gains of the undertaking or enterprise.