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 52] [Entire Act]

Union of India - Section

Section 5 in Finance Act, 2020

5. Amendment of section 9.

- In section 9 of the Income-tax Act, in sub-section (1), -
(a)in clause (i), -
(i)in Explanation 1, in clause (a), for the words "in the case of a business", the words "in the case of a business, other than the business having business connection in India on account of significant economic presence," shall be substituted with effect from the 1st day of April, 2022;
(ii)Explanation 2A shall be omitted with effect from the 1st day of April, 2021 and the following Explanation shall be inserted with effect from the 1st day of April, 2022, namely: -
'Explanation 2A. - For the removal of doubts, it is hereby declared that the significant economic presence of a non-resident in India shall constitute "business connection" in India and "significant economic presence" for this purpose, shall mean-
(a)transaction in respect of any goods, services or property carried out by a non-resident with any person in India including provision of download of data or software in India, if the aggregate of payments arising from such transaction or transactions during the previous year exceeds such amount as may be prescribed; or
(b)systematic and continuous soliciting of business activities or engaging in interaction with such number of users in India, as may be prescribed:
Provided that the transactions or activities shall constitute significant economic presence in India, whether or not-
(i)the agreement for such transactions or activities is entered in India; or
(ii)the non-resident has a residence or place of business in India; or
(iii)the non-resident renders services in India:
Provided further that only so much of income as is attributable to the transactions or activities referred to in clause (a) or clause (b) shall be deemed to accrue or arise in India.';
(iii)after Explanation 3, the following Explanation shall be inserted with effect from the 1st day of April, 2021, namely: -
"Explanation 3A. -For the removal of doubts, it is hereby declared that the income attributable to the operations carried out in India, as referred to in Explanation 1, shall include income from -
(i)such advertisement which targets a customer who resides in India or a customer who accesses the advertisement through internet protocol address located in India;
(ii)sale of data collected from a person who resides in India or from a person who uses internet protocol address located in India; and
(iii)sale of goods or services using data collected from a person who resides in India or from a person who uses internet protocol address located in India.";
(iv)after Explanation 3A as so inserted, the following proviso shall be inserted with effect from the 1st day of April, 2022, namely: -
"Provided that the provisions contained in this Explanation shall also apply to the income attributable to the transactions or activities referred to in Explanation 2A.";
(v)in Explanation 5, -
(I)in the second proviso, after the words, brackets and figures "Securities and Exchange Board of India (Foreign Portfolio Investors) Regulations, 2014", the words "prior to their repeal" shall be inserted;
(II)after the second proviso, the following proviso shall be inserted, namely: -
"Provided also that nothing contained in this Explanation shall apply to an asset or a capital asset, which is held by a nonresident by way of investment, directly or indirectly, in Category-I foreign portfolio investor under the Securities and Exchange Board of India (Foreign Portfolio Investors) Regulations, 2019, made under the Securities and Exchange Board of India Act, 1992.";
(b)in clause (vi), in Explanation 2, in clause (v), the words ", but not including consideration for the sale, distribution or exhibition of cinematographic films" shall be omitted with effect from the 1st day of April, 2021.