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 48(5)] [Section 48] [Entire Act]

State of West Bengal - Subsection

Section 48(5)(b) in The Bengal Agricultural Income-Tax Act, 1944

(b)the agricultural income derived from land outside West Bengal shall be calculated in the manner prescribed.