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 80E(3)] [Section 80E] [Entire Act]

Union of India - Subsection

Section 80E(3)(e) in The Income Tax Act, 1961

(e)[ "relative", in relation to an individual, means the spouse and children of that individual or the student for whom the individual is the legal guardian.] [ Substituted by Act 33 of 2009, Section 32(ii) (w.e.f. 1.4.2010).]