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 196(2)] [Section 196] [Entire Act] Union of India - Subsection Section 196(2)(b) in The Income Tax Act, 2025 (b)the tax on the balance of such short-term capital gains shall be computed at the rate as applicable in sub-section (1)(i).