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 0] [Section 115R(2)] [Section 115R] [Entire Act] Union of India - Subsection Section 115R(2)(i) in The Income Tax Act, 1961 (i)[ twenty-five per cent. on income distributed to any person being an individual or a Hindu undivided family by a money market mutual fund or a liquid fund; [Substituted by Finance Act, 2018 (Act No. 13 of 2018), dated 29.3.2018.]