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 3] [Entire Act]

Union of India - Subsection

Section 3(3) in The Preference Shares (Regulation Of Dividends) Act, 1960

(3)Where the stipulated dividend in respect of a preference share of a company issued and subscribed for before the 1st April 1960,-
(a)is specified to be subject to income-tax and a deduction is made therefrom on account of the income-tax payable by the company, or
(b)was being paid before the 1st April 1960, subject to a deduction therefrom on account of the income-tax payable by the company, notwithstanding the absence of any specification that the dividend would be subject to income-tax, then, every such share shall, as respects dividends, declared after the commencement of this Act, carry a preferential right to be paid subject to the deduction aforesaid such amount as would exceed the stipulated dividend by eleven per cent. thereof.