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 2] [Entire Act]

State of West Bengal - Subsection

Section 2(18) in The Bengal Agricultural Income-Tax Act, 1944

(18)"written down value" means in respect of any irrigation or protective work, or any machinery, plant or other capital asset,-
(a)in the case of assets acquired in the previous year, the actual cost to the assessee,
(b)in the case of assets acquired before the previous year, the actual cost to the assessee less all depreciation allowable to him under this Act in respect of such work, machinery, plant or other asset as the case may be.