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 0] [Entire Act]

Union of India - Section

Section 6 in The Taxation Laws (Amendment) Act, 2001

6. Amendment of section 80G.- In section 80G of the Income- tax Act,-

(a)in sub- section (1), in clause (i),-(i) after the words, brackets, figures and letter" or in sub- clause (iiig)", the words, brackets, figures and letters" or in sub- clause (iiiga)" shall be inserted;
(ii)after the words, brackets and letter" or in clause (c)", the words, brackets and letter" or in clause (d)" shall be inserted;
(b)in sub- section (2),-(i) in clause (a), after sub- clause (iiig), the following sub- clause shall be inserted, namely:-" (iiiga) any fund set up by the State Government of Gujarat exclusively for providing relief to the victims of earthquake in Gujarat;";
(ii)after clause (c), the following clause shall be inserted, namely:-
'' (d) any sums paid by the assessee, during the period beginning on the 26th day of January, 2001 and ending on the 30th day of September, 2001 , to any trust, institution or fund to which this section applies for providing relief to the victims of earthq ake in Gujarat.";
(c)after sub- section (5B), the following sub- section shall be inserted, namely:-
'' (5C) This sub- section applies in relation to amounts referred to in clause (d) of sub- section (2) only if the trust or institution or fund is established in India for a charitable purpose and it fulfills the following conditions, namely:-(i) it is approved in terms of clause (vi) of sub- section (5);
(ii)it maintains separate accounts of income and expenditure for providing relief to the victims of earthquake in Gujarat;
(iii)the donations made to the trust or institution or fund are applied only for providing relief to the earthquake victims of Gujarat on or before the 31st day of March, 2002 ;
(iv)the amount of donation remaining unutilised on the 31st day of March, 2002 is transferred to the Prime Minister' s National Relief Fund on or before the 31st day of March, 2002 ;
(v)it renders accounts of income and expenditure to such authority and in such manner as may be prescribed, on or before the 30th day of June, 2002 .''.