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 168(3)] [Section 168] [Entire Act]

Union of India - Subsection

Section 168(3)(b) in The Income Tax Act, 2025

(b)the income referred to in sub-section (1)(b),in respect of which the advance pricing agreement has been entered into, shall be determined as per the advance pricing agreement so entered.