Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 313(1)] [Section 313] [Entire Act] Union of India - Subsection Section 313(1)(b) in The Income Tax Act, 2025 (b)the successor shall be assessed in respect of the income of the tax year after the date of succession.