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 11] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(1) in The Payment Of Bonus Act, 1965

(1)“accounting year” means—
(i)in relation to a corporation, the year ending on the day on which the books and accounts of the corporation are to be closed and balanced;
(ii)in relation to a company, the period in respect of which any profit and loss account of the company laid before it in annual general meeting is made up, whether that period is a year or not;
(iii)in any other case—
(a)the year commencing on the 1st day of April; or
(b)if the accounts of an establishment maintained by the employer thereof are closed and balanced on any day other than the 31st day of March, then, at the option of the employer, the year ending on the day on which its accounts are so closed and balanced:
Provided that an option once exercised by the employer under paragraph (b) of this sub-clause shall not again be exercised except with the previous permission in writing of the prescribed authority and upon such conditions as that authority may think fit;