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 2] [Section 80HHB(1)] [Section 80HHB] [Entire Act]

Union of India - Subsection

Section 80HHB(1)(b) in The Income Tax Act, 1961

(b)the execution of any work undertaken by him and forming part of a foreign project undertaken by any other person in pursuance of a contract entered into by such other person, with the Government of a foreign State or any statutory or other public authority or agency in a foreign State, or a foreign enterprise, there shall, in accordance with and subject to the provisions of this section, be allowed, in computing the total income of the assessee, ][a deduction from such profits and gains of an amount equal to- [ Substituted by Act 10 of 2000, Section 32, for " a deduction from such profits and gains of the amount equal to fifty per cent. thereof" (w.e.f. 1.4.2001).]
(i)forty per cent. thereof for an assessment year beginning on the 1st day of April, 2001;
(ii)thirty per cent. thereof for an assessment year beginning on the 1st day of April, 2002;
(iii)twenty per cent. thereof for an assessment year beginning on the 1st day of April, 2003;
(iv)ten per cent. thereof for an assessment year beginning on the 1st day of April, 2004, and no deduction shall be allowed in respect of the assessment year beginning on the 1st day of April, 2005 and any subsequent assessment year]: