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 662] [Entire Act]

Union of India - Section

Section 184 in The Income Tax Act, 1961

184. [ Assessment as a firm. [Substituted by Act 18 of 1992, Section 66, for sub-heading " B.-Registration of firms" occurring before Section 184 and Sections 184 to 186 (w.e.f. 1.4.1993).]

(1)A firm shall be assessed as a firm for the purposes of this Act, if-
(i)the partnership is evidenced by an instrument; and
(ii)the individual shares of the partners are specified in that instrument.
(2)A certified copy of the instrument of partnership referred to in sub-section (1) shall accompany the return of income of the firm of the previous year relevant to the assessment year commencing on or after the 1st day of April, 1993 in respect of which assessment as a firm is first sought.Explanation. - For the purposes of this sub-section, the copy of the instrument of partnership shall be certified in writing by all the partners (not being minors) or, where the return is made after the dissolution of the firm, by all persons (not being minors) who were partners in the firm immediately before its dissolution and by the legal representative of any such partner who is deceased.
(3)Where a firm is assessed as such for any assessment year, it shall be assessed in the same capacity for every subsequent year if there is no change in the constitution of the firm or the shares of the partners as evidenced by the instrument of partnership on the basis of which the assessment as a firm was first sought.
(4)Where any such change had taken place in the previous year, the firm shall furnish a certified copy of the revised instrument of partnership alongwith the return of income for the assessment year relevant to such previous year and all the provisions of this section shall apply accordingly.]
(5)[ Notwithstanding anything contained in any other provision of this Act, where, in respect of any assessment year, there is on the part of a firm any such failure as is mentioned in section 144, the firm shall be so assessed that no deduction by way of any payment of interest, salary, bonus, commission or remuneration, by whatever name called, made by such firm to any partner of such firm shall be allowed in computing the income chargeable under the head "Profits and gains of business or profession" and such interest, salary, bonus, commission or remuneration shall not be chargeable to income-tax under clause (v) of section 28.] [ Substituted by Act 32 of 2003, Section 69, for sub-Section (5) (w.e.f. 1.4.2004).]