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 6] [Section 47] [Entire Act]

Union of India - Subsection

Section 47(vib) in The Income Tax Act, 1961

(vib)any transfer, in a demerger, of a capital asset by the demerged company to the resulting company, if the resulting company is an Indian company;