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 8] [Entire Act]

Union of India - Section

Section 41 in Finance Act, 2013

41. Amendment of section 153.

- In section 153 of the Income-tax Act,-
(I)in sub-section (I), for the third proviso, the following proviso shall be substituted and shall be deemed to have been substituted with effect from the 1st day of July, 2012, namely:-
'Provided also that in case the assessment year in which the income was first assessable is the assessment year commencing on the 1st day of April, 2009 or any subsequent assessment year and during the course of the proceeding for the assessment of total income, a reference under sub-section (I) of section 92CA is made, the provisions of clause (a) shall, notwithstanding anything contained in the first proviso, have effect as if for the words "two years", the words "three years" had been substituted.';
(II)in sub-section (2), for the fourth proviso, the following proviso shall be substituted and shall be deemed to have been substituted with effect from the 1st day of July, 2012, namely:-
'Provided also that where the notice under section 148 was served on or after the 1 st day of April, 2010 and during the course of the proceeding for the assessment or reassessment or recomputation of total income, a reference under sub-section (I) of section 92CA is made, the provisions of this sub-section shall, notwithstanding anything contained in the second proviso, have effect as if for the words "one year", the words "two years" had been substituted.';
(III)in sub-section (2A), for the fourth proviso, the following proviso shall be substituted and shall be deemed to have been substituted with effect from the 1 st day of July, 2012, namely:-
'Provided also that where the order under section 254 is received by the Chief Commissioner or Commissioner or, as the case may be, the order under section 2^3 or section 264 is passed by the Commissioner on or after the 1st day of April, 2010, and during the course of the proceeding for the fresh assessment of total income, a reference under sub-section (i) of section 92CA is made, the provisions of this sub-section shall, notwithstanding anything contained in the second'proviso, have effect as if for the words "one year", the words "two years" had been substituted.';
(IV)in Explanation 1,-
(a)for clause (iii), the following clause shall be substituted with effect from the 1st day of June, 2013, namely:-
"(iii) the period commencing from the date on which the Assessing Officer directs the assessee to get his accounts audited under sub-section (2A) of section 142 and-
(a)ending with the last date on which the assessee is required to furnish a report of such audit under that sub-section; or
(b)where such direction is challenged before a court, ending with the date on which the order setting aside such direction is received by the Commissioner, or";
(b)for clause (viii), the following clause shall be substituted with effect from the 1st day of June, 2013, namely:-
"(viii) the period commencing from the date on which a reference or first of the references for exchange of information is made by an authority competent under an agreement referred to in section 90 or section 90A and ending with the date on which the information requested is last received by the Commissioner or a period of one year, whichever is less,";
(c)clause (ix) shall be omitted;
(d)in clause (viii), at the end, the word "or" and after clause (viii), the following clause shall be inserted with effect from the 1st day of April, 2016, namely:-
"(ix) the period commencing from the date on which a reference for declaration of an arrangement to be an impermissible avoidance arrangement is received by the Commissioner under sub-section (1) of section 144BA and ending on the date on which a direction under subsection (5) or sub-section (6) or an order under sub-section (5) of the said section is received by the Assessing Officer,".