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 15] [Entire Act]

Union of India - Section

Section 35CCB in The Income Tax Act, 1961

35CCB. Expenditure by way of payment to associations and institutions for carrying out programmes or conservation of natural resources.

(1)[Where an assessee incurs any expenditure] [Substituted by Act 12 of 1990, Section 12, for sub-Section (1) (w.e.f. 1.4.1991).] [on or before the 31st day of March, 2002] [ Inserted by Act 12 of 1990, Section 12 (w.e.f. 1.4.1991).][by way of payment of any sum-
(a)to an association or institution, which has as its object the undertaking of any programme of conservation of natural resources or of afforestation, to be used for carrying out any programme of conservation of natural resources or afforestation approved by the prescribed authority; or
(b)to such fund for afforestation as may be notified by the Central Government, the assessee shall, subject to the provisions of sub-section (2), be allowed a deduction of the amount of such expenditure incurred during the previous year.
(2)The deduction under [clause (a)] [Inserted by Act 12 of 1990, Section 12 (w.e.f. 1.4.1991).] of sub-section (1) shall not be allowed with respect to expenditure by way of payment of any sum to any association or institution, unless such association or institution is for the time being approved in this behalf by the prescribed authority:Provided that the prescribed authority shall not grant such approval for more than three years at a time.
(3)Where a deduction under this section is claimed and allowed for any assessment year in respect of any expenditure referred to in sub-section (1), deduction shall not be allowed in respect of such expenditure under any other provision of this Act for the same or any other assessment year.