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 117] [Entire Act]

Union of India - Subsection

Section 117(2) in The Income Tax Act, 2025

(2)Where any scheme of amalgamation as referred to in sub-section (1) is brought into force on or after the 1st April, 2025, any loss forming part of the accumulated loss of the predecessor entity, being—
(i)the banking company or companies;
(ii)the amalgamating corresponding new bank or banks; or
(iii)the amalgamating Government company or companies,as the case may be, which is deemed to be the loss of the successor entity, being—
(a)the banking institution or company; or
(b)the amalgamated corresponding new bank or banks; or
(c)the amalgamated Government company or companies,as the case may be, shall be carried forward in the hands of the successor entity for not more than eight tax years immediately succeeding the tax year for which such loss was first computed for original predecessor entity.