Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 11UB(9)] [Section 11UB] [Entire Act] Union of India - Subsection Section 11UB(9)(ii) in Income Tax Rules, 1962 (ii)the annual receipt of the entity in the year preceding the year in which valuation is undertaken exceeds ten crore rupees;