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 115BBF(4)] [Section 115BBF] [Entire Act]

Union of India - Subsection

Section 115BBF(4)(h) in The Income Tax Act, 1961

(h)"royalty", in respect of a patent, means consideration (including any lump sum consideration but excluding any consideration which would be the income of the recipient chargeable under the head "Capital gains" or consideration for sale of product manufactured with the use of patented process or the patented article for commercial use) for the -
(i)transfer of all or any rights (including the granting of a licence) in respect of a patent; or
(ii)imparting of any information concerning the working of, or the use of, a patent; or
(iii)use of any patent; or
(iv)rendering of any services in connection with the activities referred to in sub-clauses (i) to (iii);