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 269] [Entire Act]

Union of India - Section

Section 54D in The Income Tax Act, 1961

54D. [ Capital gain on compulsory acquisition of lands and buildings not to be charged in certain cases. [Inserted by Act 21 of 1973, Section 7 (w.e.f. 1.4.1974).]

- ][(1)] [ Section 54-D renumbered as sub-Section (1) thereof by Act 19 of 1978, Section 12 (w.r.e.f. 1.4.1974).] [Subject to the provisions of sub-section (2), where the capital gain arises] [ Substituted by Act 11 of 1987, Section 21, for certain words (w.e.f. 1.4.1988).][from the transfer by way of compulsory acquisition under any law of a capital asset, being land or building or any right in land or building, forming part of an industrial undertaking belonging to the assessee which, in the two years immediately preceding the date on which the transfer took place, was being used by the assessee for the purposes of the business of the said undertaking ] [Inserted by Act 21 of 1973, Section 7 (w.e.f. 1.4.1974).][(hereafter in this section referred to as the original asset)] [ Inserted by Act 19 of 1978, Section 12 (w.r.e.f. 1.4.1974).][, and the assessee has within a period of three years after that date purchased any other land or building or any right in any other land or building or constructed any other building for the purposes of shifting or re-establishing the said undertaking or setting up another industrial undertaking, then, instead of the capital gain being charged to income-tax as the income of the previous year in which the transfer took place, it shall be dealt with in accordance with the following provisions of this section, that is to say,-(i)if the amount of the capital gain is greater than the cost of the land, building or right so purchased or the building so constructed (such land, building or right being hereafter in this section referred to as the new asset), the difference between the amount of the capital gain and cost of the new asset shall be charged under section 45 as the income of the previous year; and for the purpose of computing in respect of the new asset any capital gain arising from its transfer within a period of three years of its purchase or construction, as the case may be, the cost shall be nil; or(ii)if the amount of the capital gain is equal to or less than the cost of the new asset, the capital gain shall not be charged under section 45; and for the purpose of computing in respect of the new asset any capital gain arising from its transfer within a period of three years of its purchase or construction, as the case may be, the cost shall be reduced by the amount of the capital gain.]
(2)[ The amount of the capital gain which is not utilised by the assessee for the purchase or construction of the new asset before the date of furnishing the return of income under section 139, shall be deposited by him before furnishing such return such deposit being made in any case not later than the due date applicable in the case of the assessee for furnishing the return of income under sub-section (1) of section 139 in an account in any such bank or institution as may be specified in, and utilised in accordance with, any scheme which the Central Government may, by notification in the Official Gazette, frame in this behalf and such return shall be accompanied by proof of such deposit; and, for the purposes of sub-section (1), the amount, if any, already utilised by the assessee for the purchase or construction of the new asset together with the amount so deposited shall be deemed to be the cost of the new asset:Provided that if the amount deposited under this sub-section is not utilised wholly or partly for the purchase or construction of the new asset within the period specified in sub-section (1), then,-
(i)the amount not so utilised shall be charged under section 45 as the income of the previous year in which the period of three years from the date of the transfer of the original asset expires; and
(ii)the assessee shall be entitled to withdraw such amount in accordance with the scheme aforesaid.
[* * *] [Substituted by Act 11 of 1987, Section 21, for sub-Section (2) (w.e.f. 1.4.1988).] [Inserted by Act 21 of 1973, Section 7 (w.e.f. 1.4.1974).]