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 47] [Entire Act]

Union of India - Section

Section 21 in The Finance Act, 2018

21. Amendment of section 54EC.

- In section 54EC of the Income-tax Act, with effect from the 1st day of April, 2019,-
(a)in sub-section (1), after the words "long-term capital asset", the words ", being land or building or both," shall be inserted;
(b)in sub-section (2), before the Explanation, the following proviso shall be inserted, namely:-
`Provided that in case of long-term specified asset referred to in sub-clause(ii) of clause (ba) of the Explanation occurring after sub-section (3), this sub-section shall have effect as if for the words "three years", the words "five years" had been substituted.';
(c)in the Explanation occurring after sub-section (3), for clause (ba), the following clause shall be substituted, namely: -
`(ba) "long-term specified asset" for making any investment under this section, -
(i)on or after the 1st day of April, 2007 but before the 1st day of April, 2018, means any bond, redeemable after three years and issued on or after the 1st day of April, 2007 but before the 1st day of April, 2018;
(ii)on or after the 1st day of April, 2018, means any bond, redeemable after five years and issued on or after the 1st day of April, 2018,
by the National Highways Authority of India constituted under section 3 of the National Highways Authority of India Act, 1988 or by the Rural Electrification Corporation Limited, a company formed and registered under the Companies Act, 1956 or any other bond notified in the Official Gazette by the Central Government in this behalf.'.