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 5(1A)] [Section 5] [Entire Act]

Union of India - Subsection

Section 5(1A)(b) in Income Tax Rules, 1962

(b)for the assessment year relevant to the previous year in which it begins to generate power, in case of any other undertaking :