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 12] [Entire Act]

Union of India - Section

Section 6 in Finance Act, 2013

6. Insertion of new section 32AC.

- After section 32AB of the Income-tax Act, the following section shall be inserted with effect from the 1st day of April, 2014, namely:-'32AC. Investment in new plant or machinery. - (1) Where an assessee, being a company, engaged in the business of manufacture or production of any article or thing, acquires and installs new asset after the 31st day of March, 2013 but before the 1st day of April, 2015 and the aggregate amount of actual cost of such new assets exceeds one hundred crore rupees, then, there shall be allowed a deduction,-(a)for the assessment year commencing on the 1st day of April, 2014, of a sum equal to fifteen per cent, of the actual cost of new assets acquired and installed after the 31st day of March, 2013 but before the 1st day of April, 2014, if the aggregate amount of actual cost of such new assets exceeds one hundred crore rupees; and(b)for the assessment year commencing on the 1st day of April, 2015, of a sum equal to fifteen per cent, of the actual cost of new assets acquired and installed after the 31st day of March, 2013 but before the 1st day of April, 2015, as reduced by the amount of deduction allowed, if any, under clause (a).
(2)If any new asset acquired and installed by the assessee is sold or otherwise transferred, except in connection with the amalgamation or demerger, within a period of five years from the date of its installation, the amount of deduction allowed under sub-section (I) in respect of such new asset shall be deemed to be the income of the assessee chargeable under the head "Profits and gains of business or profession" of the previous year in which such new asset is sold or otherwise transferred, in addition to tax ability of gains, arising on account of transfer of such new asset.
(3)Where the new asset is sold or otherwise transferred in connection with the amalgamation or demerger within a period of five years from the date of its installation, the provisions of sub-section (2) shall apply to the amalgamated company or the resulting company, as the case may be, as they would have applied to the amalgamating company or the demerged company.
(4)For the purposes of this section, "new asset" means any new plant or machinery (other than ship or aircraft) but does not include-
(i)any plant or machinery which before its installation by the assessee was used either within or outside India by any other person;
(ii)any plant or machinery installed in any office premises or any residential accommodation, including accommodation in the nature of a guest house;
(iii)any office appliances including computers or computer software;
(iv)any vehicle; or
(v)any plant or machinery, the whole of the actual cost of which is allowed as deduction (whether by way of depreciation or otherwise) in computing the income chargeable under the head "Profits and gains of business or profession" of any previous year.'.