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 6] [Entire Act]

Union of India - Section

Section 5 in Finance Act, 2013

5. Amendment of section 10.

- In section 10 of the Income-tax Act,-(I)in clause (10D), with effect from the 1st day of April, 2014,-(i)in sub-clause (d), after the second proviso, the following proviso shall be inserted, namely:-'Provided also that where the policy, issued on or after the 1st day of April, 2013, is for insurance on life of any person, who is-(i)a person with disability or a person with severe disability as referred to in section 80U; or(ii)suffering from disease or ailment as specified in the rules made under section 80DDB,the provisions of this sub-clause shall have effect as if for the words "ten per cent.", the words "fifteen per cent." had been substituted.';(ii)in Explanation 1, after the words "business of the first-mentioned person" occurring at the end, the words "and includes such policy which has been assigned to a person, at any time during the term of the policy, with or without any consideration" shall be inserted;(II)after clause (23D), the following clause shall be inserted with effect from the 1st day of April, 2014, namely:-
(23DA)any income of a securitisation trust from the activity of securitisation.Explanation. - For the purposes of this clause,-
(a)"securitisation" shall have the same meaning as assigned to it,-
(i)in clause (r) of sub-regulation (1) of regulation 2 of the Securities and Exchange Board of India (Public Offer and Listing of Securitised Debt Instruments) Regulations, 2008 made under the Securities and Exchange Board of India Act, 1992 (15 of 1992) and the Securities Contracts (Regulation) Act, 1956;(42 of 1956) or.
(ii)under the guidelines on securitisation of standard assets issued by the Reserve Bank of India;
(b)"securitisation trust" shall have the meaning assigned to it in the Explanation below section 115TC;';
(III)after clause (23EC), the following clause shall be inserted with effect from the 1st day of April, 2014, namely:-
'(23 ED) any income, by way of contributions received from a depository, of such Investor Protection Fund set up in accordance with the regulations by a depository as the Central Government may, by notification in the Official Gazette, specify in this behalf:Provided that where any amount standing to the credit of the Fund and not charged to income-tax during any previous year is shared, either wholly or in part with a depository, the whole of the amount so shared shall be deemed to be the income of the previous year in which such amount is so shared and shall, accordingly, be chargeable to income-tax.Explanation. - For the purposes of this clause,-
(i)"depository" shall have the same meaning as assigned to it in clause (e) of sub-section (1)of section 2 of the Depositories Act, 1996;(22 of 1996)
(ii)"regulations" means the regulations made under the Securities - and Exchange Board of India Act, 1992 (15 of 1992) and the Depositories Act, 1996;'(22 of 1996);
(IV)in clause (23FB), for Explanation 1, the following Explanation shall be substituted, namely:-
'Explanation. - For the purposes of this clause,-
(a)"venture capital company" means a company which-
(A)has been granted a certificate of registration, before the 21st day of May, 2012, as a Venture Capital Fund and is regulated under the Securities and Exchange Board of India (Venture Capital Funds) Regulations, 1996 (hereinafter referred to as the Venture Capital Funds Regulations) made under the Securities and Exchange Board of India Act, 1992;15 (of 1992) or
(B)has been granted a certificate of registration as Venture Capital Fund as a sub-category of Category I Alternative Investment Fund and is regulated under the Securities and Exchange Board of India (Alternative Investment Funds) Regulations, 2012 (hereinafter referred to as the Alternative Investment Funds Regulations) made under the Securities and Exchange Board of India Act, 1992,(15 of 1992) and which fulfils the following conditions, namely:-
(i)it is not listed on a recognised stock exchange;
(ii)it has invested not less than two-thirds of its investible funds in unlisted equity shares or equity linked instruments of venture capital undertaking; and
(iii)it has not invested in any venture capital undertaking in which its director or a substantial shareholder (being a beneficial owner of equity shares exceeding ten per cent, of its equity share capital) holds, either individually or collectively, equity shares in excess of fifteen per cent, of the paid-up equity share capital of such venture capital undertaking;
(b)"venture capital fund" means a fund-
(A)operating under a trust deed registered under the provisions of the Registration Act, 1908, which-
(I)has been granted a certificate of registration, before the 21st day of May, 2012, as a Venture Capital Fund and is regulated under the Venture Capital Funds Regulations; or
(i)it has invested not less than two-thirds of its investible funds in unlisted equity shares or equity linked instruments of venture capital undertaking;
(ii)it has not invested in any venture capital undertaking in which its trustee or the settler holds, either individually or collectively, equity shares in excess of fifteen per cent, of the paid-up equity share capital of such venture capital undertaking; and
(iii)the units, if any, issued by it are not listed in any recognised stock exchange; or
(II)has been granted a certificate of registration as Venture Capital Fund as a sub-category of Category I Alternative Investment Fund under the Alternative Investment Funds Regulations and which fulfils the following conditions, namely:-
(B)operating as a venture capital scheme made by the Unit Trust of India established under the Unit Trust of India Act, 1963; 52 of 1963.
(c)"venture capital undertaking" means-
(i)a venture capital undertaking as defined in clause (n) of regulation 2 of the Venture Capital Funds Regulations; or
(ii)a venture capital undertaking as defined in clause (aa) of sub-regulation (7) of regulation 2 of the Alternative Investment Funds Regulations;';
(V)after clause (34), the following clause shall be inserted with effect from the 1st day of April, 2014, namely:-
"(34A) any income arising to an assessee, being a shareholder, on account of buy back of shares (not being listed on a recognised stock exchange) by the. company as referred to in section 115QA;";
(VI)after clause (35), the following clause shall be inserted with effect from the 1st day of April, 2014, namely:-
'(35A) any income by way of distributed income referred to in section 115TA received from a securitisation trust by any person being an investor of the said trust.Explanation. - For the purposes of this clause, the expressions "investor" and "securitisation trust" shall have the meanings respectively assigned to them in the Explanation below section 115TC;';
(VII)in clause (48), for the words "sale of crude oil to any person", the words "sale of crude oil, any other goods or rendering of services, as may be notified by the Central Government in this behalf, to any person" shall be substituted with effect from the 1st day of April, 2014;
(VIII)after clause (48), the following clause shall be inserted, namely:-
"(49) any income of the National Financial Holdings Company Limited, being a company set up by the Central Government, of any previous year relevant to any assessment year commencing on or before the 1st day of April, 2014.".