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] [Entire Act]

Union of India - Section

Section 10TC in Income Tax Rules, 1962

10TC. Eligible international transaction.

- 'Eligible international transaction' means an international transaction between the eligible assessee and its associated enterprise, either or both of whom are non-resident, and which comprises of:
(i)provision of software development services;
(ii)provision of information technology enabled services;
(iii)provision of knowledge process outsourcing services;
(iv)advance of intra-group loan;
(v)provision of corporate guarantee, where the amount guaranteed,-
(a)does not exceed one hundred crore rupees; or
(b)exceeds one hundred crore rupees, and the credit rating of the associated enterprise, done by an agency registered with the Securities and Exchange Board of India, is of the adequate to highest safety;
(vi)provision of contract research and development services wholly or partly relating to software development;
(vii)provision of contract research and development services wholly or partly relating to generic pharmaceutical drugs;
(viii)manufacture and export of core auto components; [***] [Word ]
(ix)manufacture and export of non-core auto components [; or] [Inserted by the Income-tax (Twelfth Amendment) Rules, 2017, w.r.e.f. 1-4-2017.]by the eligible assessee.
(x)[receipt of low value-adding intra-group services from one or more members of its group,] [Clause (x) inserted by the Income-tax (Twelfth Amendment) Rules, 2017, w.r.e.f. 1-4-2017.]