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 35E] [Entire Act]

Union of India - Subsection

Section 35E(8) in The Income Tax Act, 1961

(8)[ Where a deduction under this section is claimed and allowed for any assessment year in respect of any expenditure specified in sub-section (2), the expenditure in respect of which deduction is so allowed shall not qualify for deduction under any other provision of this Act for the same or any other assessment year.] [Inserted by Act 42 of 1970, Section 8 (w.e.f. 1.4.1971).] [ Inserted by Act 49 of 1991, Section 13 (w.e.f. 1.4.1992).]