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 16] [Entire Act]

Union of India - Section

Section 115BBD in The Income Tax Act, 1961

115BBD. Tax on certain dividends received from foreign companies. - (1) Where the total income of an assessee, being an Indian company, [***] [Ins. by Act 8 of 2011, section 17 (w.e.f. 1-4-2012).] includes any income by way of dividends declared, distributed or paid by a specified foreign company, the income-tax payable shall be the aggregate of -

(a)the amount of income-tax calculated on the income by way of such dividends, at the rate of fifteen per cent; and(b)the amount of income-tax with which the assessee would have been chargeable had its total income been reduced by the aforesaid income by way of dividends.
(2)Notwithstanding anything contained in this Act, no deduction in respect of any expenditure or allowance shall be allowed to the assessee under any provision of this Act in computing its income by way of dividends referred to in sub-section (1).
(3)In this section, -
(i)"dividends" shall have the same meaning as is given to "dividend" in clause (22) of section 2 but shall not include sub-clause (e) thereof;
(ii)"specified foreign company" means a foreign company in which the Indian company holds twenty-six per cent or more in nominal value of the equity share capital of the company.]
Following sub-section (4) shall be inserted after sub-section (3) of section 115BBD by the Finance Act, 2022, w.e.f. 1-4-2023:
(4)The provisions of this section shall not apply to any assessment year beginning on or after the 1st day of April, 2023.