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] [Entire Act]

Union of India - Subsection

Section 44(1) in The Income Tax Act, 2025

(1)If an assessee, being an Indian company or a person (other than a company), who is resident in India, incurs any expenditure specified in sub-section (2)—
(a)before the commencement of its business; or
(b)after the commencement of its business, in connection with the extension of its undertaking or in connection with its setting up a new unit,the assessee shall be allowed a deduction of an amount equal to one-fifth of such expenditure for each of the five successive tax years beginning with—
(i)the tax year in which the business commences, for clause (a); or
(ii)the tax year in which the extension of the undertaking is completed or the new unit commences production or operation, for clause (b).