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 44(8)] [Section 44] [Entire Act]

Union of India - Subsection

Section 44(8)(a) in The Income Tax Act, 2025

(a)no deduction under sub-section (1) shall be allowed to the demerged company for the tax year in which demerger takes place; and