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] [Section 54] [Entire Act]

Union of India - Subsection

Section 54(5) in The Income Tax Act, 2025

(5)Where the business or any interest therein as referred to in sub-section (1) is wholly or partly transferred as per the provisions of the agreement, the profit shall be charged to tax or deduction shall be allowed in the following manner:—
(a)where A is less than C, then (C-A) shall be allowed as deduction in the tax year in which such business or interest is transferred;
(b)where A is greater than C,––
(i)but less than B, then (A-C) shall be the profit chargeable under the head "Profits and gains of business or profession" for the tax year in which such transfer takes place;
(ii)in any other case, only (B-C) shall be the profit chargeable under the said head for the tax year in which such transfer takes place; and
(iii)no deduction shall be allowed for the expenditure incurred remaining unallowed in the tax year in which such transfer takes place or any subsequent tax year,where,––A = proceeds of the transfer (so far as they consist of capital sums);B = total amount of expenditure incurred in connection with the business or to obtain interest therein;C = amount of expenditure incurred remaining unallowed.