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 102] [Entire Act]

Union of India - Subsection

Section 102(8) in Finance Act, 2013

(8)a person shall be deemed to have a substantial interest in the business,
(a)in a case where the business is carried on by a company, such person is, at any time during the financial year, the beneficial owner of equity shares carrying twenty per cent, or more, of the voting power; or
(b)in any other case, such person is, at any time during the financial year, beneficially entitled to twenty per cent, or more, of the profits of such business;