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 1] [Section 8] [Entire Act]

Union of India - Subsection

Section 8(1) in The Voluntary Disclosure Of Income And Wealth Act, 1976

(1)The amount of the voluntarily disclosed income shall not, be included in the total income of the declarant for any assessment year under the Indian Income-tax Act, 1922 (11 of 1922.) or the Income-tax Act, or the Excess Profits Tax Act, 1940 (15 of 1940.) or the Business Profits Tax Act, 1947 (21 of 1947.) or the Super Profits Tax Act, 1963 (14 of 1963.) or the Companies (Profits) Surtax Act, 1964, (7 of 1964.) if the following conditions are fulfilled, namely:-
(i)the declarant credits such amount in the books of account, if any, maintained by him for any source of income or in any other record, and intimates the credit so made to the Income-tax Officer;
(ii)the income-tax in respect of the voluntarily disclosed income is paid by the declarant; and
(iii)the amount required to be invested in the securities referred to in sub-section (3) of section 3 is so invested by the declarant.