Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 88(4)] [Section 88] [Entire Act] Union of India - Subsection Section 88(4)(b) in The Income Tax Act, 2025 (b)the assessee shall be entitled to withdraw such unutilised amount in accordance with the scheme referred to in sub-section (2).