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 10] [Entire Act]

Union of India - Section

Section 5 in The Business Profits Act, 1947

5. Application of Act.-

This Act shall apply to every business of which any part of the profits made during the chargeable accounting period is chargeable to income- tax by virtue of the provisions of sub- clause
(1)or sub- clause (ii) of clause (b) of sub- section (1) of section 4 of the Indian Income- tax Act, 1922 , or of clause (c) of that sub- section: Provided that this Act shall not apply to any business the whole of the profits of which accrue or arise without British India where such business is carried on by or on behalf of a person who is resident but not ordinarily resident in British India, unless the business is controlled in India: Provided further that this act shall not apply to any income, profits or gains of business accruing or arising within an Indian State unless such income, profits or gains are received or deemed under the provisions of the aforesaid Act to be received in or are brought into british India in any chargeable accounting period, or are assessable under section 42 of that Act.