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 64] [Entire Act]

Union of India - Subsection

Section 64(2) in The Income Tax Act, 2025

(2)The amount of deduction allowable to the predecessor co-operative bank or to the successor co-operative bank or to the converted banking company under section 33 or 44 or 52(1) (Table: Sl. No. 1 or 2) shall be determined as per the formula—
(i)for predecessor co-operative bank:—(A × B)/C
(ii)for successor co-operative bank or converted banking company:—(A × D)/ Cwhere,—A = the amount of deduction allowable to the predecessor co-operative bank, if the business reorganisation had not taken place;B = the number of days comprised in the period beginning with the 1st day of the tax year and ending on the day immediately preceding the date of business reorganisation; andC = the total number of days in the tax year in which the business reorganisation has taken place.D = the number of days comprised in the period beginning with the date of business reorganisation and ending on the last day of the tax year.