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 21 in THE FINANCE ACT, 2021

21. Amendment of section 50B.

In section 508 of the Income-tax Act,-(a)for sub-section (2), the following sub-section shall be substituted, namely:-
(2)In relation to capital assets being an undertaking or division transferred byway of such slump sale,-
(i)the "net worth" of the undertaking or the division, as the case may be, shall be deemed to be the cost of acquisition and the cost of improvement for the purposes of sections 48 and 49 and no regard shall be given to the provisions contained in the second proviso to section 48;
(ii)Fair market value of the capital assets as on the date of transfer, calculated in the prescribed manner, shall be deemed to be the full value of the consideration received or accruing as a result of the transfer of such capital asset.';
(b)in Explanation 2, after clause (a), the following clause shall be inserted, namely:-
"(aa) in the case of capital asset being goodwill of a business or profession, which has not been acquired by the assessee by purchase from a previous owner, nil;".'