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 112A(2)] [Section 112A] [Entire Act]

Union of India - Subsection

Section 112A(2)(i) in The Income Tax Act, 1961

(i)the amount of income-tax calculated on such long-term capital gains exceeding one lakh rupees at the rate of ten per cent; and