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 82(5)] [Section 82] [Entire Act] Union of India - Subsection Section 82(5)(a) in The Income Tax Act, 2025 (a)for the purposes of sub-section (1)(b), "one residential house in India" shall be read as "two residential houses in India"; and