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 108(2)] [Section 108] [Entire Act]

Union of India - Subsection

Section 108(2)(a) in The Income Tax Act, 2025

(a)any short-term capital asset is a loss, such loss shall be set off against the income, computed in respect of any other capital asset for that year;