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 165] [Entire Act]

Union of India - Subsection

Section 165(3) in The Income Tax Act, 2025

(3)The arm's length price shall be—
(a)in case, only one price is determined by the most appropriate method,––
(i)the price determined by that method; or
(ii)the price at which the international transaction or specified domestic transaction has actually been undertaken, if the variation between the arm's length price so determined and price at which the international transaction or specified domestic transaction has actually been undertaken does not exceed such percentage not exceeding 3% of the latter, notified by the Central Government in this behalf; or
(b)in case, more than one price is determined by the most appropriate method, the price determined in such manner as may be prescribed.international