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 114E] [Entire Act]

Union of India - Subsection

Section 114E(2) in Income Tax Rules, 1962

(2)The statement referred to in sub-rule (1) shall be furnished by every person mentioned in column (3) of the Table below in respect of all the transactions of the nature and value specified in the corresponding entry in column (2) of the said Table in accordance with the provisions of sub-rule (3), which are registered or recorded by him on or after the 1st day of April, 2016, namely:-
Sl. No. Nature and value of transaction Class of person (reporting person)
(1) (2) (3)
1. (a) Payment made incash for purchase of bank drafts or pay orders or banker's chequeof an amount aggregating to ten lakh rupees or more in afinancial year.(b) Payments made incash aggregating to ten lakh rupees or more during the financialyear for purchase of pre-paid instruments issued by Reserve Bankof India under section 18 of the Payment and Settlement SystemsAct, 2007 (51 of 2007).(c) Cash deposits or cash withdrawals (includingthrough bearer's cheque) aggregating to fifty lakh rupees or morein a financial year, in or from one or more current account of aperson. A banking company or a co-operative bank towhich the Banking Regulation Act, 1949 (10 of 1949) applies(including any bank or banking institution referred to in section51 of that Act).
2. Cash deposits aggregating to ten lakh rupees ormore in a financial year, in one or more accounts (other than acurrent account and time deposit) of a person. (i) A banking companyor a co-operative bank to which the Banking Regulation Act, 1949(10 of 1949) applies (including any bank or banking institutionreferred to in section 51 of that Act);(ii) Post Master General10 as referred to inclause (j) of section 2 of the Indian Post Office Act, 1898 (6 of1898).
3. One or more time deposits (other than a timedeposit made through renewal of another time deposit) of a personaggregating to ten lakh rupees or more in a financial year of aperson. (i) A banking companyor a co-operative bank to which the Banking Regulation Act, 1949(10 of 1949) applies (including any bank or banking institutionreferred to in section 51 of that Act);(ii) Post MasterGeneral as referred to in clause (j) of section 2 of the IndianPost Office Act, 1898 (6 of 1898);(iii) Nidhi referredto in section 406 of the Companies Act, 2013 (18 of 2013);(iv) Non-banking financial company which holds acertificate of registration under section 45-IA of the ReserveBank of India Act, 1934 (6 of 1934), to hold or accept depositfrom public.
4. Payments made by anyperson of an amount aggregating to-(i) one lakh rupeesor more in cash; or(ii) ten lakh rupees or more by any other mode,against bills raised in respect of one or more credit cardsissued to that person, in a financial year. A banking company or a co-operative bank towhich the Banking Regulation Act, 1949 (10 of 1949) applies(including any bank or banking institution referred to in section51 of that Act) or any other company or institution issuingcredit card.
5. Receipt from any person of an amount aggregatingto ten lakh rupees or more in a financial year for acquiringbonds or debentures issued by the company or institution (otherthan the amount received on account of renewal of the bond ordebenture issued by that company). A company or institution issuing bonds ordebentures.
6. Receipt from any person of an amount aggregatingto ten lakh rupees or more in a financial year for acquiringshares (including share application money) issued by the company. A company issuing shares.
7. Buy back of shares from any person (other thanthe shares bought in the open market) for an amount or valueaggregating to ten lakh rupees or more in a financial year. A company listed on a recognised stock exchangepurchasing its own securities under section 68 of the CompaniesAct, 2013 (18 of 2013).
8. Receipt from any person of an amount aggregatingto ten lakh rupees or more in a financial year for acquiringunits of one or more schemes of a Mutual Fund (other than theamount received on account of transfer from one scheme to anotherscheme of that Mutual Fund). A trustee of a Mutual Fund or such other personmanaging the affairs of the Mutual Fund as may be duly authorisedby the trustee in this behalf.
9. Receipt from any person for sale of foreigncurrency including any credit of such currency to foreignexchange card or expense in such currency through a debit orcredit card or through issue of travellers cheque or draft or anyother instrument of an amount aggregating to ten lakh rupees ormore during a financial year. Authorised person as referred to in clause (c)of section 2 of the Foreign Exchange Management Act, 1999 (42 of1999).
10. Purchase or sale by any person of immovableproperty for an amount of thirty lakh rupees or more or valued bythe stamp valuation authority referred to in section 50C of theAct at thirty lakh rupees or more. Inspector-General appointed under section 3 ofthe Registration Act, 1908 or Registrar or Sub-Registrarappointed under section 6 of that Act.
11. Receipt of cash payment exceeding two lakhrupees for sale, by any person, of goods or services of anynature (other than those specified at Sl. Nos. 1 to 10 of thisrule, if any.) Any person who is liable for audit under section44AB of the Act.
12. Cash deposits duringthe period 09th November, 2016 to 30th December, 2016 aggregatingto-(i) twelve lakh fiftythousand rupees or more, in one or more current account of aperson; or(ii) two lakh fifty thousand rupees or more, inone or more accounts (other than a current account) of a person. (i) A banking companyor a co-operative bank to which the Banking Regulation Act, 1949(10 of 1949) applies (including any bank or banking institutionreferred to in section 51 of that Act);(ii) Post Master General as referred to inclause (j) of section 2 of the Indian Post Office Act, 1898 (6 of1898).
13. Cash deposits during the period 1st of April,2016 to 9th November, 2016 in respect of accounts that arereportable under Sl.No.12. (i) A banking companyor a co-operative bank to which the Banking Regulation Act, 1949(10 of 1949) applies (including any bank or banking institutionreferred to in section 51 of that Act);(ii) Post Master General as referred to inclause (j) of section 2 of the Indian Post Office Act, 1898 (6 of1898).