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 339] [Entire Act]

Union of India - Section

Section 2 in The Benami Transactions (Prohibition) Act, 1988

2. Definitions

In this Act, unless the context otherwise requires,-
(1)"Adjudicating Authority" means the Adjudicating Authority appointed under section 7;
(2)"Administrator" means an Income-tax Officer as defined in clause (25) of section 2 of the Income-tax Act, 1961;
(3)"Appellate Tribunal" means the Appellate Tribunal established under section 30;
(4)"Approving Authority" means an Additional Commissioner or a Joint Commissioner as defined in clauses ( 1C) and ( 28C) respectively ofsection 2 of the Income-tax Act, 1961;
(5)"attachment" means the prohibition of transfer, conversion, disposition or movement of property, by an order issued under this Act;
(6)"authority" means an authority referred to in sub-section ( 1) of section 18;
(7)"banking company" means a company to which the provisions of the Banking Regulation Act, 1949, applies and includes any bank or banking institution referred to in section 51 of that Act;
(8)"benami property" means any property which is the subject matter of a benami transaction and also includes the proceeds from such property;
(9)"benami transaction" means,—
(A)a transaction or an arrangement—
(a)where a property is transferred to, or is held by, a person, and the consideration for such property has been provided, or paid by, another person; and
(b)the property is held for the immediate or future benefit, direct or indirect, of the person who has provided the consideration,
except when the property is held by—
(i)a Karta, or a member of a Hindu undivided family, as the case may be, and the property is held for his benefit or benefit of other members in the family and the consideration for such property has been provided or paid out of the known sources of the Hindu undivided family;
(ii)a person standing in a fiduciary capacity for the benefit of another person towards whom he stands in such capacity and includes a trustee, executor, partner, director of a company, a depository or a participant as an agent of a depository under the Depositories Act, 1996 and any other person as may be notified by the Central Government for this purpose;
(iii)any person being an individual in the name of his spouse or in the name of any child of such individual and the consideration for such
property has been provided or paid out of the known sources of the individual;
(iv)any person in the name of his brother or sister or lineal ascendant or descendant, where the names of brother or sister or lineal ascendant or
descendant and the individual appear as joint-owners in any document, and the consideration for such property has been provided or paid out of the known sources of the individual; or
(B)a transaction or an arrangement in respect of a property carried out or made in a fictitious name; or
(C)a transaction or an arrangement in respect of a property where the owner of the property is not aware of, or, denies knowledge of, such ownership;
(D)a transaction or an arrangement in respect of a property where the person providing the consideration is not traceable or is fictitious;
Explanation.—For the removal of doubts, it is hereby declared thatbenami transaction shall not include any transaction involving the allowing of possessionof any property to be taken or retained in part performance of a contract referred to in section 53A of the Transfer of Property Act, 1882, if, under any law for the time being in force,—
(i)consideration for such property has been provided by the person to whom possession of property has been allowed but the person who has granted possession thereof continues to hold ownership of such property;
(ii)stamp duty on such transaction or arrangement has been paid; and
(iii)the contract has been registered.
(10)"benamidar" means a person or a fictitious person, as the case may be, in whose name the benami property is transferred or held and includes aperson who lends his name;
(11)"Bench" means a Bench of the Adjudicating Authority or the Appellate Tribunal, as the case may be;
(12)"beneficial owner" means a person, whether his identity is known or not, for whose benefit the benami property is held by a benamidar;
(13)"Board" means the Central Board of Direct Taxes constituted under the Central Boards of Revenue Act, 1963;
(14)"director" shall have the same meaning as assigned to it in clause (34) of section 2 of the Companies Act , 2013;
(15)"executor" shall have the same meaning as assigned to it in clause (c) of section 2 of the Indian Succession Act, 1925;
(16)"fair market value", in relation to a property, means—
(i)the price that the property would ordinarily fetch on sale in the open market on the date of the transaction; and
(ii)where the price referred to in sub-clause (i) is not ascertainable, such price as may be determined in accordance with such manner as may be prescribed;
(17)"firm" shall have the same meaning as assigned to it in section 4 of the Indian Partnership Act, 1932 and shall include a limited liability partnershipas defined in the Limited Liability Partnership Act, 2008;
(18)"High Court" means—
(i)the High Court within the jurisdiction of which the aggrieved party ordinarily resides or carries on business or personally works for gain; and
(ii)where the Government is the aggrieved party, the High Court within the jurisdiction of which the respondent, or in a case where there are more than one respondent, any of the respondents, ordinarily resides or carries on business or personally works for gain;
(19)"Initiating Officer" means an Assistant Commissioner or a Deputy Commissioner as defined in clauses (9A) and (19A) respectively of section 2 of the Income-tax Act, 1961;
(20)"Member" means the Chairperson or the Member of the Adjudicating Authority or the Appellate Tribunal, as the case may be;
(21)"notification" means a notification published in the Official Gazette and the expression "notified" shall be construed accordingly;
(22)"partner" shall have the same meaning as assigned to it in section 4 of the Indian Partnership Act, 1932, and shall include,—
(a)any person who, being a minor, has been admitted to the benefits of partnership; and
(b)a partner of a limited liability partnership formed and registered under the Limited Liability Partnership Act, 2008;
(23)"partnership" shall have the same meaning as assigned to it in section 4 of the Indian Partnership Act, 1932, and shall include a limited liability partnership formed and registered under the Limited Liability Partnership Act, 2008;
(24)"person" shall include—
(i)an individual;
(ii)a Hindu undivided family;
(iii)a company;
(iv)a firm;
(v)an association of persons or a body of individuals, whether incorporated or not;
(vi)every artificial juridical person, not falling under sub-clauses (i) to (v);
(25)"prescribed" means prescribed by rules made under this Act;
(26)"property" means assets of any kind, whether movable or immovable, tangible or intangible, corporeal or incorporeal and includes any right or interestor legal documents or instruments evidencing title to or interest in the property and where the property is capable of conversion into some other form, then theproperty in the converted form and also includes the proceeds from the property;
(27)"public financial institution" shall have the same meaning as assigned to it in clause (72) of section 2 of the Companies Act, 2013;
(28)"Special Court" means a Court of Session designated as Special Court under sub-section ( 1) of section 50;
(29)"transfer" includes sale, purchase or any other form of transfer of right, title, possession or lien;
(30)"trustee" means the trustee as defined in the section 3 of the Indian Trusts Act, 1882;
(31)words and expressions used herein and not defined in this Act but defined in the Indian Trusts Act, 1882, the Indian Succession Act, 1925, theIndian Partnership Act, 1932, the Income-tax Act, 1961, the Depositories Act, 1996, the Prevention of Money-Laundering Act, 2002, the Limited LiabilityPartnership Act, 2008 and the Companies Act, 2013, shall have the same meanings respectively assigned to them in those Acts.’