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 72A(2)] [Section 72A] [Entire Act]

Union of India - Subsection

Section 72A(2)(b) in The Income Tax Act, 1961

(b)the amalgamated company—
(i)holds continuously for a minimum period of five years from the date of amalgamation at least three-fourths of the book value of fixed assets of the amalgamating company acquired in a scheme of amalgamation;
(ii)continues the business of the amalgamating company for a minimum period of five years from the date of amalgamation;
(iii)fulfils such other conditions as may be prescribed to ensure the revival of the business of the amalgamating company or to ensure that the amalgamation is for genuine business purpose.