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 97] [Entire Act]

Union of India - Subsection

Section 97(2) in Finance Act, 2013

(2)For the purposes of sub-section (7), round trip financing includes any arrangement in which, through a series of transactions-
(a)funds are transferred among the parties to the arrangement; and
(b)such transactions do not have any substantial commercial purpose other than obtaining die tax benefit (but for the provisions of this Chapter),
without having any regard to-
(A)whether or not the funds involved in die round trip financing can be traced to any funds transferred to, or received by, any party in connection with die arrangement;
(B)the time, or sequence, in which the funds involved in the round trip financing are transferred or received; or
(C)die means by, or manner in, or mode through, which funds involved in the round trip financing are transferred or received.