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 10(23AAA)] [Section 10] [Entire Act] Union of India - Subsection Section 10(23AAA)(b) in The Income Tax Act, 1961 (b)the fund is approved by the Principal Commissioner or Commissioner in accordance with the rules made in this behalf: