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 30] [Entire Act]

Union of India - Subsection

Section 30(2) in The Deposit Insurance And Credit Guarantee Corporation Act, 1961

(2)[ Notwithstanding anything contained in the Income-tax Act, 1961 (43 of 1961), the Corporation shall not be liable to pay any tax under that Act on any of its income, profits or gains for the period commencing from the first day of January, 1977, and ending with the commencement of the accounting year during which Chapter II of the Deposit Insurance Corporation (Amendment and Miscellaneous Provisions) Act, 1978 comes into force [, for that accounting year and for eight accounting years following that year] [Section 30 renumbered as sub-Section (1) thereof and sub-Section (2) inserted by Act 21 of 1978, Section 8 (w.e.f. 15.7.1978). ].]