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 46(9)] [Section 46] [Entire Act]

Union of India - Subsection

Section 46(9)(a) in The Income Tax Act, 2025

(a)shall be used only for the specified business for a period of eight years beginning with the tax year in which such asset is acquired or constructed;