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 2] [Entire Act]

Union of India - Section

Section 8 in Finance Act, 2013

8. Amendment of section 40.

- In section 40 of the Income-tax Act, in clause (a), after sub-clause (/7a), the following sub-clause shall be inserted with effect from the 1st day of April, 2014, namely:-"(iib) any amount-
(A)paid by way of royalty, licence fee, service fee, privilege fee, service charge or any other fee or charge, by whatever name called, which is levied exclusively on; or
(B)which is appropriated, directly or indirectly, from,
a State Government undertaking by the State Government.Explanation. - For the purposes of this sub-clause, a State Government undertaking includes-
(i)a corporation established by or under any Act of the State Government;
(ii)a company in which more than fifty per cent, of the paid-up equity share capital is held by the State Government;
(iii)a company in which more than fifty per cent, of the paid-up equity share capital is held by the entity referred to in clause (t) or clause (ii) (whether singly or taken together);
(iv)a company or corporation in which the State Government has the right to appoint the majority of the directors or to control the management or policy decisions, directly or indirectly, including by virtue of its shareholding or management rights or shareholders agreements or voting agreements or in any other manner;
(v)an authority, a board or an institution or a body established or constituted by or under any Act of the State Government or owned or controlled by the State Government;".