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 198(3)] [Section 198] [Entire Act]

Union of India - Subsection

Section 198(3)(b) in The Income Tax Act, 2025

(b)the tax on the balance of such long-term capital gains shall be computed at the rate as referred to in sub-section (2).