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 2] [Entire Act]

Union of India - Section

Section 17 in Finance Act, 2019

17. Amendment of section 29.

- In section 29 of the principal Act, -
(i)in clause (a), -
(a)the words, figures and brackets "No. 27 (Debenture)" shall be omitted;
(b)the words, figures, brackets and letter "No. 62 (a) (Transfer of shares in an incorporated Company or other body corporate)" shall be omitted;
(c)the words, figures, brackets and letter "No. 62 (b) (Transfer of debentures, being marketable securities, whether the debenture is liable to duty or not, except debentures provided for by section 8)" shall be omitted;
(ii)in clause (e), after the word "exchange", the words "including swap" shall be inserted;
(iii)in clause (f), the word "and" shall be omitted;
(iv)after clause (g), the following clauses shall be inserted, namely: -
"(h) in the case of sale of security through stock exchange, by the buyer of such security;
(i)in the case of sale of security otherwise than through a stock exchange, by the seller of such security;
(j)in the case of transfer of security through a depository, by the transferor of such security;
(k)in the case of transfer of security otherwise than through a stock exchange or depositiory, by the transferor of such security;
(l)in the case of issue of security, whether through a stock exchange or a depository or otherwise, by the issuer of such security; and
(m)in the case of any other instrument not specified herein, by the person making, drawing or executing such instrument.".