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 11] [Section 10] [Entire Act]

Union of India - Subsection

Section 10(23AAA) in The Income Tax Act, 1961

(23AAA)any income received by any person on behalf of a fund established, for such purposes as may be notified by the Board in the Official Gazette, for the welfare of employees or their dependants and of which fund such employees are members if such fund fulfils the following conditions, namely :—
(a)the fund—
(i)applies its income or accumulates it for application, wholly and exclusively to the objects for which it is established; and
(ii)invests its funds and contributions and other sums received by it in the forms or modes specified in sub-section (5) of section 11;
(b)the fund is approved by the Principal Commissioner or Commissioner in accordance with the rules made in this behalf:
Provided that any such approval shall at any one time have effect for such assessment year or years not exceeding three assessment years as may be specified in the order of approval;