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 12] [Entire Act]

Union of India - Section

Section 115VZC in The Income Tax Act, 1961

115VZC. Exclusion from tonnage tax scheme.

(1)Where a tonnage tax company is a party to any transaction or arrangement referred to in sub-section (1) of section 115-VZB, the Assessing Officer shall, by an order in writing, exclude such company from the tonnage tax scheme:Provided that an opportunity shall be given by the Assessing Officer by serving a notice calling upon such company to show cause, on a date and time to be specified in the notice, why it should not be excluded from the tonnage tax scheme:Provided further that no order under this sub-section shall be passed without the previous approval of the Chief Commissioner.
(2)The provisions of this section shall not apply where the company shows to the satisfaction of the Assessing Officer that the transaction or arrangement was a bona fide commercial transaction and had not been entered into for the purpose of obtaining tax advantage under this Chapter.
(3)Where an order has been passed under sub-section (1) by the Assessing Officer excluding the tonnage tax company from the tonnage tax scheme, the option for tonnage tax scheme shall cease to be in force from the first day of the previous year in which the transaction or arrangement was entered into.