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 209(6)] [Section 209] [Entire Act]

Union of India - Subsection

Section 209(6)(a) in The Income Tax Act, 2025

(a)"approved intermediary" means an intermediary which is approved as per a scheme as may be notified by the Central Government; and