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 2] [Entire Act]

State of Madhya Bharat - Subsection

Section 2(c) in The Madhya Bharat Taxes On Income (Validation) Act, 1954

(c)" relevant period" means either of the periods referred to in sub- section (1) of section 13 of the Finance Act, according as the tax is a tax on income or a tax on profits of business.