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 45] [Entire Act]

Union of India - Subsection

Section 45(iv) in Finance Act, 2012

(iv)in clause (i), after the words "the income-tax payable by the assessee shall be the aggregate of - ", for the words "ten per cent.", the words "twenty per cent." shall be substituted;