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 115ACA(3)] [Section 115ACA] [Entire Act] Union of India - Subsection Section 115ACA(3)(b) in The Income Tax Act, 1961 (b)"information technology service" means any service which results from the use of any information technology software over a system of information technology products for realising value addition;