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 127] [Entire Act]

Union of India - Section

Section 35DDA in The Income Tax Act, 1961

35DDA. Amortisation of expenditure incurred under voluntary retirement scheme. [Inserted by Act 14 of 2001, Section 24 (w.e.f. 1.4.2001).]

(1)Where an assessee incurs any expenditure in any previous year by way of payment of any sum to an employee [in connection with his voluntary retirement] [ Substituted by Act 11 of 1983, Section 16, for sub-Section (2) (w.r.e.f. 1.4.1983).][, in accordance with any scheme or schemes of voluntary retirement, one-fifth of the amount so paid shall be deducted in computing the profits and gains of the business for that previous year, and the balance shall be deducted in equal instalments for each of the four immediately succeeding previous years.] [Inserted by Act 14 of 2001, Section 24 (w.e.f. 1.4.2001).]
(2)[ Where the assessee, being an Indian company, is entitled to the deduction under sub-section (1) and the undertaking of such Indian company entitled to the deduction under sub-section (1) is transferred, before the expiry of the period specified in that sub-section, to another Indian company in a scheme of amalgamation, the provisions of this section shall, as far as may be, apply to the amalgamated company as they would have applied to the amalgamating company if the amalgamation had not taken place.
(3)Where the undertaking of an Indian company entitled to the deduction under sub-section (1) is transferred, before the expiry of the period specified in that sub-section, to another company in a scheme of demerger, the provisions of this section shall, as far as may be, apply to the resulting company, as they would have applied to the demerged company, if the demerger had not taken place.
(4)Where there has been reorganisation of business, whereby a firm is succeeded by a company fulfilling the conditions laid down in clause (xiii) of section 47 or a proprietary concern is succeeded by a company fulfilling the conditions laid down in clause (xiv) of section 47, the provisions of this section shall, as far as may be, apply to the successor company, as they would have applied to the firm or the proprietary concern, if reorganisation of business had not taken place.
(4A)Where there has been reorganisation of business, whereby a private company or unlisted public company is succeeded by a limited liability partnership fulfilling the conditions laid down in the proviso to clause (xiiib) of section 47, the provisions of this section shall, as far as may be, apply to the successor limited liability partnership, as they would have applied to the said company, if reorganisation of business had not taken place.
(5)No deduction shall be allowed in respect of the expenditure mentioned in sub-section (1) in the case of the amalgamating company referred to in sub-section (2), in the case of demerged company referred to in sub-section (3) and in the case of a firm or proprietary concern referred to in sub-section (4) of this section, for the previous year in which amalgamation, demerger or succession, as the case may be, takes place.
(6)No deduction shall be allowed in respect of the expenditure mentioned in sub-section (1) under any other provision of this Act.] [ Substituted by Act 20 of 2002, Section 18, for sub-Section (2) (w.r.e.f. 1.4.2001).] [Substituted by Act 21 of 1979, Section 5, for sub-Section (1) (w.e.f. 1.6.1979).]