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 70] [Entire Act]

Union of India - Section

Section 32 in Finance Act, 1999

32. Amendment of section 45.

- In section 45 of the Income-tax Act, after sub-section (1), the following sub-section shall be inserted with effect from the 1st day of April, 2000, namely:-'(1A) Notwithstanding anything contained in sub-section (1), where any person receives at any time during any previous year any money or other assets under an insurance from an insurer on account of damage to, or destruction of, any capital asset, as a result of-
(i)flood, typhoon, hurricane, cyclone, earthquake or other convulsion of nature; or
(ii)riot or civil disturbance; or
(iii)accidental fire or explosion; or
(iv)action by an enemy or action taken in combating an enemy (whether with or without a declaration of war), then, any profits or gains arising from receipt of such money or other assets shall be chargeable to income-tax under the head "Capital gains" and shall be deemed to be the income of such person of the previous year in which such money or other asset was received and for the purposes of section 48, value of any money or the fair market value of other assets on the date of such receipt shall be deemed to be the full value of the consideration received or accruing as a result of the transfer of such capital asset.
Explanation. - For the purposes of this sub-section, the expression "insurer" shall have the meaning assigned to it in clause (9), of section 2 of the Insurance Act, 1938.(4 of 1938)'.