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 4421] [Entire Act]

Union of India - Section

Section 80HHC in The Income Tax Act, 1961

80HHC. [ Deduction in respect of profits retained for export business. [Substituted by Act 32 of 1985, Section 19, for Section 80-HHC (w.e.f. 1.4.1986).]

- [(1) Where an assessee, being an Indian company or a person (other than a company) resident in India, is engaged in the business of export out of India of any goods or merchandise to which this section applies, there shall, in accordance with and subject to the provisions of this section, be allowed, in computing the total income of the assessee, ] [Inserted by Act 21 of 1998, Section 31 (w.e.f. 1.4.1999).][a deduction to the extent of profits, referred to in sub-section (1-B),] [ Substituted by Act 10 of 2000, Section 34, for " a deduction of the profits" (w.e.f. 1.4.2001).][derived by the assessee from the export of such goods or merchandise:Provided that if the assessee, being a holder of an Export House Certificate or a Trading House Certificate (hereafter in this section referred to as an Export House or a Trading House, as the case may be,) issues a certificate referred to in clause (b) of sub-section (4-A), that in respect of the amount of the export turnover specified therein, the deduction under this sub-section is to be allowed to a supporting manufacturer, then the amount of deduction in the case of the assessee shall be reduced by such amount which bears to the ] [Substituted by Act 26 of 1988, Section 24, for sub-Section (1) (w.e.f. 1.4.1989).][total profits derived by the assessee from the export of trading goods, the same proportion as the amount of export turnover specified in the said certificate bears to the total export turnover of the assessee in respect of such trading goods] [ Substituted by Act 12 of 1992, Section 46, for " total profits of the export business of the assessee, the same proportion as the amount of export turnover specified in the said certificate bears to the total export turnover of the assessee" (w.e.f. 1.4.1992).].([1-A) Where the assessee, being a supporting manufacturer, has during the previous year, sold goods or merchandise to any Export House or Trading House in respect of which the Export House or Trading House has issued a certificate under the proviso to sub-section (1), there shall, in accordance with and subject to the provisions of this section, be allowed in computing the total income of the assessee, ] [Substituted by Act 26 of 1988, Section 24, for sub-Section (1) (w.e.f. 1.4.1989).][a deduction to the extent of profits, referred to in sub-section (1-B)] [ Substituted by Act 10 of 2000, Section 34, for " a deduction of the profits" (w.e.f. 1.4.2001).'][, derived by the assessee from the sale of goods or merchandise to the Export House or Trading House in respect of which the certificate has been issued by the Export House or Trading House.] [Substituted by Act 26 of 1988, Section 24, for sub-Section (1) (w.e.f. 1.4.1989).][(1-B) For the purposes of sub-sections (1) and (1-A), the extent of deduction of the profits shall be an amount equal to-(i)eighty per cent. thereof for an assessment year beginning on the 1st day of April, 2001;](ii)[ seventy per cent. thereof for an assessment year beginning on the 1st day of April, 2002; [ Substituted by Act 10 of 2000, Section 41, for Clauses (ii), (iii) and (iv) (w.e.f. 1.4.2002).](iii)fifty per cent. thereof for an assessment year beginning on the 1st day of April, 2003;(iv)thirty per cent. thereof for an assessment year beginning on the 1st day of April, 2004,][and no deduction shall be allowed in respect of the assessment year beginning on the 1st day of April, 2005 and any subsequent assessment year.] [Inserted by Act 10 of 2000, Section 34 (w.e.f. 1.4.2001).]
(2)[(a) This section applies to all goods or merchandise, other than those specified in clause (b), if the sale proceeds of such goods or merchandise exported out of India are] [Substituted by Act 32 of 1985, Section 19, for Section 80-HHC (w.e.f. 1.4.1986).] [received in, or brought into, India] [ Substituted by Act 12 of 1990, Section 22, for " receivable" (w.e.f. 1.4.1991).] by the assessee [(other than the supporting manufacturer)] [ Inserted by Act 12 of 1990, Section 22 (w.r.e.f. 1.4.1990).][in convertible foreign exchange,] [Substituted by Act 32 of 1985, Section 19, for Section 80-HHC (w.e.f. 1.4.1986).] [within a period of six months from the end of the previous year or, [within such further period as the competent authority may allow in this behalf] [Inserted by Act 12 of 1990, Section 22 (w.r.e.f. 1.4.1990).].] [Inserted by Act 10 of 2000, Section 34 (w.e.f. 1.4.2001).][Explanation. - For the purposes of this clause, the expression "competent authority" means the Reserve Bank of India or such other authority as is authorised under any law for the time being in force for regulating payments and dealings in foreign exchange. ] [ Inserted by Act 27 of 1999, Section 46 (w.e.f. 1.6.1999).]
(b)[ This section does not apply to the following goods or merchandise, namely:-
(i)mineral oil; and
(ii)minerals and ores ][(other than processed minerals and ores specified in the Twelfth Schedule)] [ Inserted by Act 49 of 1991, Section 28 (w.r.e.f. 1.4.1991).].
[Explanation 1. - The sale proceeds referred to in clause (a) shall be deemed to have been received in India where such sale proceeds are credited to a separate account maintained for the purpose by the assessee with any bank outside India with the approval of the Reserve Bank of India.Explanation 2. - For the removal of doubts, it is hereby declared that where any goods or merchandise are transferred by an assessee to a branch, office, warehouse or any other establishment of the assessee situate outside India and such goods or merchandise are sold from such branch, office, warehouse or establishment, then, such transfer shall be deemed to be export out of India of such goods and merchandise and the value of such goods or merchandise declared in the shipping bill or bill of export as referred to in sub-section (1) of section 50 of the Customs Act, 1962 (52 of 1962), shall, for the purposes of this section, be deemed to be the sale proceeds thereof.] [ Inserted by Act 49 of 1991, Section 28 (w.e.f. 1.4.1992).]
(3)[ For the purposes of sub-section (1),-
(a)where the export out of India is of goods or merchandise [manufactured or processed by the assessee,][the profits derived from such export shall be the amount which bears to the profits of the business, the same proportion as the export turnover in respect of such goods bears to the total turnover of the business carried on by the assessee; [Substituted by Act 32 of 1985, Section 19, for Section 80-HHC (w.e.f. 1.4.1986).]
(b)where the export out of India is of trading goods, the profits derived from such export shall be the export turnover in respect of such trading goods as reduced by the direct costs and indirect costs attributable to such export;
(c)where the export out of India is of goods or merchandise ] [manufactured or processed by the assessee,] [Substituted by Act 18 of 1992, Section 46, for " manufactured by the assessee" (w.e.f. 1.4.1992).][and of trading goods, the profits derived from such export shall,- [Substituted by Act 32 of 1985, Section 19, for Section 80-HHC (w.e.f. 1.4.1986).]
(i)in respect of the goods or merchandise ] [manufactured or processed by the assessee,] [ Substituted by Act 18 of 1992, Section 46, for " manufactured by the assessee" (w.e.f. 1.4.1992).][be the amount which bears to the adjusted profits of the business, the same proportion as the adjusted export turnover in respect of such goods bears to the adjusted total turnover of the business carried on by the assessee; and [Substituted by Act 32 of 1985, Section 19, for Section 80-HHC (w.e.f. 1.4.1986).]
(ii)in respect of trading goods, be the export turnover in respect of such trading goods as reduced by the direct and indirect costs attributable to export of such trading goods:
Provided that the profits computed under clause (a) or clause (b) or clause (c) of this sub-section shall be further increased by the amount which bears to ninety per cent. of any sum referred to in clause (iiia) (not being profits on sale of a licence acquired from any other person), and clauses (iiib) and (iiic) of section 28, the same proportion as the export turnover bears to the total turnover of the business carried on by the assessee.] [Substituted by Act 49 of 1991, Section 28, for sub-Clause (3) (w.e.f. 1.4.1992).][Provided further that in the case of an assessee having export turnover not exceeding rupees ten crores during the previous year, the profits computed under clause (a) or clause (b) or clause (c) or this sub-section or after giving effect to the first proviso, as the case may be, shall be further increased by the amount which bears to ninety per cent of any sum referred to in clause (iiid) or clause (iiie), as the case may be, for section 28, the same proportion as the export turnover bears to the total turnover of the business carried on by the assessee:Provided also that in the case of an assessee having export turnover exceeding rupees ten crores during the previous year, the profits computed under clause (a) or clause (b) or clause (c) of this sub-section or after giving effect to the first proviso, as the case may be, shall be further increased by the amount which bears to ninety per cent. of any sum referred to in clause (iiid) of section 28, the same proportion as the export turnover bears to the total turnover of the business carried on by the assessee, if the assessee has necessary and sufficient evidence to prove that,-
(a)he had an option to choose either the duty drawback or the Duty Entitlement Pass Book Scheme, being the Duty Remission Scheme; and
(b)the rate of drawback credit attributable to the customs duty was higher than the rate of credit allowable under the Duty Entitlement Pass Book Scheme, being the Duty Remission Scheme:
Provided also that in the case of an assessee having export turnover exceeding rupees ten crores during the previous year, the profits computed under clause (a) or clause (b) or clause (c) of this sub-section or after giving effect to the first proviso, as the case may be, shall be further increased by the amount which bears to ninety per cent. of any sum referred to in clause (iiie) or section 28, the same proportion as the export turnover bears to the total turnover of the business carried on by the assessee, if the assessee has necessary and sufficient evidence to prove that,-
(a)he had an option to choose either the duty drawback or the Duty Free Replenishment Certificate, being the Duty Remission Scheme; and
(b)the rate of drawback credit attributable to the customs duty was higher than the rate of credit allowable under the Duty Free Replenishment Certificate, being the Duty Remission Scheme.
Explanation. - For the purposes of this clause, "rate of credit allowable" means the rate of credit allowable under the Duty Free Replenishment Certificate, being the Duty Remission Scheme calculated in the manner as may be notified by the Central Government: ] [ Inserted by Act 55 of 2005, Section 4 (w.r.e.f. 1.4.1998).][Provided also that in case the computation under clause (a) or clause (b) or clause (c) of this sub-section is a loss, such loss shall be set off against the amount which bears to ninety per cent. of-
(a)any sum referred to in clause (iiia) or clause (iiib) or clause (iiic), as the case may be, or
(b)any sum referred to in clause (iiid) or clause (iiie), as the case may be, of section 28, as applicable in the case of an assessee referred to in the second or the third or the fourth proviso, as the case may be, the same proportion as the export turnover bears to the total turnover of the business carried on by the assessee.]
[Explanation. - For the purposes of this sub-section,-
(a)"adjusted export turnover" means the export turnover as reduced by the export turnover in respect of trading goods;
(b)"adjusted profits of the business" means the profits of the business as reduced by the profits derived from the business of export out of India of trading goods as computed in the manner provided in clause (b) of sub-section (3);
(c)"adjusted total turnover" means the total turnover of the business as reduced by the export turnover in respect of trading goods;
(d)"direct costs" means costs directly attributable to the trading goods exported out of India including the purchase price of such goods;
(e)"indirect costs" means costs, not being direct costs, allocated in the ratio of the export turnover in respect of trading goods to the total turnover;
(f)"trading goods" means goods which are not ][manufactured or processed by the assessee.] [ Substituted by Act 18 of 1992, Section 46, for " manufactured by the assessee" (w.e.f. 1.4.1992).]
[(3-A) For the purposes of sub-section (1-A), profits derived by a supporting manufacturer from the sale of goods or merchandise shall be,-
(a)in a case where the business carried on by the supporting manufacturer consists exclusively of sale of goods or merchandise to one or more Export Houses or Trading Houses, the profits of the business ][* * *] [ Certain words omitted by Act 49 of 1991, Section 28 (w.e.f. 1.4.1992).];
(b)[ in a case where the business carried on by the supporting manufacturer does not consist exclusively of sale of goods or merchandise to one or more Export Houses or Trading Houses, the amount which bears to the profits of the business ] [Inserted by Act 26 of 1988, Section 24 (w.e.f. 1.4.1989).][* * *] [Certain words omitted by Act 49 of 1991, Section 28 (w.e.f. 1.4.1992).] [the same proportion as the turnover in respect of sale to the respective Export House or Trading House bears to the total turnover of the business carried on by the assessee. ] [Inserted by Act 26 of 1988, Section 24 (w.e.f. 1.4.1989).]
(4)[ The deduction under sub-section (1) shall not be admissible unless the assessee furnishes in the prescribed form, alongwith the return of income, the report of an accountant, as defined in the Explanation below sub-section (2) of section 288, certifying that the deduction has been correctly claimed [in accordance with the provisions of this section] [ Inserted by Act 46 of 1986, Section 11 (w.e.f. 1.4.1987).] [Inserted by Act 26 of 1988, Section 24 (w.e.f. 1.4.1989).]:[Provided that in the case of an undertaking referred to in sub-section (4-C), the assessee shall also furnish alongwith the return of income, a certificate from the undertaking in the special economic zone containing such particulars as may be prescribed, duly certified by the auditor auditing the accounts of the undertaking in the special economic zone under the provisions of this Act or under any other law for the time being in force. ] [ Inserted by Act 32 of 2003, Section 37 (w.e.f. 1.4.2004).][(4-A) The deduction under sub-section (1-A) shall not be admissible unless the supporting manufacturer furnishes in the prescribed form alongwith his return of income,-
(a)the report of an accountant, as defined in the Explanation below sub-section (2) of section 288, certifying that the deduction has been correctly claimed on the basis of the] [profits] [ Substituted by Act 3 of 1989, Section 15, for " income" (w.e.f. 1.4.1989).][of the supporting manufacturer in respect of his sale of goods or merchandise to the Export House or Trading House; and [Inserted by Act 26 of 1988, Section 24 (w.e.f. 1.4.1989).]
(b)a certificate from the Export House or Trading House containing such particulars as may be prescribed and verified in the manner prescribed that in respect of the export turnover mentioned in the certificate, the Export House or Trading House has not claimed the deduction under this section:
Provided that the certificate specified in clause (b) shall be duly certified by the auditor auditing the accounts of the Export House or Trading House under the provisions of this Act or under any other law.] [Inserted by Act 26 of 1988, Section 24 (w.e.f. 1.4.1989).][(4-B) For the purposes of computing the total income under sub-section (1) or sub-section (1-A), any income not charged to tax under this Act shall be excluded.] [ Inserted by Act 27 of 1999, Section 46 (w.r.e.f. 1.4.1992).][(4-C) The provisions of this section shall apply to an assessee,-
(a)for an assessment year beginning after the 31st day of March, 2004 and ending before the 1st day of April, 2005;
(b)who owns any undertaking which manufactures or produces goods or merchandise anywhere in India (outside any special economic zone) and sells the same to any undertaking situated in a special economic zone which is eligible for deduction under section 10-A and such sale shall be deemed to be export out of India for the purposes of this section.]
[Explanation. - For the purposes of this section,-
(a)"convertible foreign exchange" means foreign exchange which is for the time being treated by the Reserve Bank of India as convertible foreign exchange for the purposes of the Foreign Exchange Regulation Act, 1973 (46 of 1973), and any rules made thereunder;]
(aa)[ "export out of India" shall not include any transaction by way of sale or otherwise, in a shop, emporium or any other establishment situate in India, not involving clearance at any customs station as defined in the Customs Act, 1962 (52 of 1962); ] [ Inserted by Act 49 of 1991, Section 28 (w.r.e.f. 1.4.1986).]
(b)[ "export turnover" means the sale proceeds, ] [Substituted by Act 32 of 1985, Section 19, for Section 80-HHC (w.e.f. 1.4.1986).][received in, or brought into, India] [ Substituted by Act 12 of 1990, Section 22, for " receivable" (w.e.f. 1.4.1991).][by the assessee in convertible foreign exchange ] [Substituted by Act 32 of 1985, Section 19, for Section 80-HHC (w.e.f. 1.4.1986).][in accordance with clause (a) of sub-section (2)] [ Inserted by Act 12 of 1990, Section 22 (w.e.f. 1.4.1991).] [of any goods or merchandise to which this section applies and which are exported out of India, but does not include freight or insurance attributable to the transport of the goods or merchandise beyond the customs station as defined in the Customs Act, 1962 (52 of 1962);] [Substituted by Act 32 of 1985, Section 19, for Section 80-HHC (w.e.f. 1.4.1986).]
(ba)[ "total turnover" shall not include freight or insurance attributable to the transport of the goods or merchandise beyond the customs station as defined in the Customs Act, 1962 (52 of 1962): [ Inserted by Act 49 of 1991, Section 28 (w.r.e.f. 1.4.1987).]
Provided that in relation to any assessment year commencing on or after the 1st day of April, 1991, the expression "total turnover" shall have effect as if it also excluded any sum referred to in clauses (iiia), (iiib), ] [Substituted by Act 32 of 1985, Section 19, for Section 80-HHC (w.e.f. 1.4.1986).][(iiic), (iiid) and (iiie) of section 28; ] [ Substituted by Act 55 of 2005, Section 4, for " and (iiic)" (w.r.e.f. 1.4.1998).] [ Inserted by Act 32 of 2003, Section 37 (w.e.f. 1.4.2004).]
(baa)[ "profits of the business" means the profits of the business as computed under the head "Profits and gains of business or profession" as reduced by- [Inserted by Act 49 of 1991, Section 28 (w.e.f. 1.4.1992).]
(1)ninety per cent. of any sum referred to in clauses (iiia), (iiib),] [(iiic), (iiid) and (iiie)] [ Substituted by Act 55 of 2005, Section 4, for " and (iiic)" (w.r.e.f. 1.4.1998).][of section 28 or of any receipts by way of brokerage, commission, interest, rent, charges or any other receipt of a similar nature included in such profits; and [Inserted by Act 49 of 1991, Section 28 (w.e.f. 1.4.1992).]
(2)the profits of any branch, office, warehouse or any other establishment of the assessee situate outside India; ][* * *] [ Clause (bb) omitted by Act 49 of 1991, Section 28 (w.e.f. 1.4.1991).][* * *] [ Clause (c) omitted by Act 3 of 1989, Section 15 (w.e.f. 1.4.1989).][ [(c)] [Inserted by Act 26 of 1988, Section 24 (w.e.f. 1.4.1989).]["Export House Certificate" or "Trading House Certificate" means a valid Export House Certificate or Trading House Certificate, as the case may be, issued by the Chief Controller of Imports and Exports, Government of India;] [Inserted by Act 26 of 1988, Section 24 (w.e.f. 1.4.1989).]
(d)[] [Clauses (d) and (e) renumbered as Clause (c) and (d) by Act 3 of 1989, Section 15 (w.e.f. 1.4.1989).]["supporting manufacturer" means a person being an Indian company or a person (other than a company) resident in India, ] [Inserted by Act 26 of 1988, Section 24 (w.e.f. 1.4.1989).] [manufacturing (including processing) goods] [ Substituted by Act 12 of 1990, Section 22, for certain words (w.e.f. 1.4.1991).][or merchandise and selling such goods or merchandise to an Export House or a Trading House for the purposes of export; ] [Inserted by Act 26 of 1988, Section 24 (w.e.f. 1.4.1989).]
(e)[ "special economic zone" shall have the meaning assigned to it in clause (viii) of the Explanation 2 to section 10-A.] [ Inserted by Act 32 of 2003, Section 37 (w.e.f. 1.4.2004).]