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 67(13)] [Section 67] [Entire Act]

Union of India - Subsection

Section 67(13)(a) in The Income Tax Act, 2025

(a)the cost of acquisition and the cost of improvement shall be taken as nil; and