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 60] [Entire Act]

Union of India - Subsection

Section 60(3) in The Income Tax Act, 2025

(3)For the purposes of this section,โ€”
(a)"adjusted total income" means the total income computed under this Act, without giving effect to the allowance referred to in this section or in section 33(11) or the deduction referred to in section 32(i)(A) or any loss carried forward under section 111(1) or 112(1) or 113(2) or 115(2) or the deductions under Chapter VIII;
(b)"average adjusted total income" means,โ€”
(i)if the assessee is assessable for each of the three tax years immediately preceding the relevant tax year, the arithmetic mean of his adjusted total income over those three tax years;
(ii)if the assessee is assessable only for two of the said three tax years, the arithmetic mean of his adjusted total income over those two tax years;
(iii)if the assessee is assessable only for one of the said three tax years, his adjusted total income for that tax year;
(c)"head office expenditure" means executive and general administration expenditure incurred by the assessee outside India, including expenditure incurred in respect ofโ€”
(i)rent, rates, taxes, repairs or insurance of any premises outside India used for the business or profession;
(ii)salary, wages, annuity, pension, fees, bonus, commission, gratuity, perquisites or profits in lieu of, or in addition to, salary, whether paid or allowed to any employee or other person employed in, or managing the affairs of, any office outside India;
(iii)travelling by any employee or other person employed in, or managing the affairs of, any office outside India; and
(iv)such other matters connected with executive and general administration, as may be prescribed.