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] [Entire Act]

Union of India - Section

Section 8D in Income Tax Rules, 1962

8D. Method for determining amount of expenditure in relation to income not includible in total income.

(1)Where the Assessing Officer, having regard to the accounts of the assessee of a previous year, is not satisfied with-
(a)the correctness of the claim of expenditure made by the assessee; or
(b)the claim made by the assessee that no expenditure has been incurred,
in relation to income which does not form part of the total income under the Act for such previous year, he shall determine the amount of expenditure in relation to such income in accordance with the provisions of sub-rule (2).
(2)The expenditure in relation to income which does not form part of the total income shall be the aggregate of following amounts, namely:-
(i)the amount of expenditure directly relating to income which does not form part of total income; and
(ii)an amount equal to one per cent of the annual average of the monthly average of the opening and closing balances of the value of investment, income from which does not or shall not form part of total income :
Provided that the amount referred to in clause (i) and clause (ii) shall not exceed the total expenditure claimed by the assessee.
(3)[***]