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 6EA] [Entire Act]

Union of India - Subsection

Section 6EA(9) in Income Tax Rules, 1962

(9)diversion of funds to sister units or acquiring capital assets not relevant to the business or large personal withdrawals by the borrowers;