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 2] [Section 10AA(4)] [Section 10AA] [Entire Act] Union of India - Subsection Section 10AA(4)(iii) in The Income Tax Act, 1961 (iii)it is not formed by the transfer to a new business, of machinery or plant previously used for any purpose.