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 6] [Entire Act]

Union of India - Subsection

Section 6(6) in The Income Tax Act, 2025

(6)For the purposes of sub-section (2), if the individual is––
(a)a citizen of India; and
(b)a member of the crew of a foreign-bound ship leaving India,the total number of days in India, in respect of that voyage, shall be determined in such manner and subject to such conditions, as may be prescribed.