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 6] [Entire Act]

Union of India - Subsection

Section 6(10) in The Income Tax Act, 2025

(10)
(a)A company is said to be a said to be a resident in India in any tax year, if—
(i)it is an Indian company; or
(ii)its place of effective management is in India in that tax year;
(b)for the purposes of this sub-section, "place of effective management" means a place where key management and commercial decisions necessary for the conduct of business of the company as a whole are, in substance, made.