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 57] [Entire Act]

Union of India - Subsection

Section 57(2) in The Income Tax Act, 2025

(2)For the purposes of sub-section (1), the profits and gains arising from a contract for providing services shall be determined—
(a)on the basis of project completion method, if the duration of such contract is not more than ninety days;
(b)on the basis of straight line method, if the contract involves indeterminate number of acts over a specified period of time.