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 0] [Entire Act]

Union of India - Section

Section 12CC in Income Tax Rules, 1962

12CC. Statement under sub-section (4) of section 115TCA.

(1)The statement of income distributed by a securitisation trust to its investor shall be furnished to the Principal Commissioner or the Commissioner of Income-tax within whose jurisdiction the principal office of the securitisation trust is situated, by 30th day of November of the financial year following the previous year during which such income is distributed:Provided that the statement of income distributed shall also be furnished to the investor by 30th day of June of the financial year following the previous year during which the income is distributed.
(2)The statement of income distributed shall be furnished under sub-section (4) of section 115TCA by the securitisation trust-
(i)the Principal Commissioner or the Commissioner of Income-tax referred to in sub-rule (1), in Form No.64E, duly verified by an accountant in the manner indicated therein and shall be furnished electronically under digital signature;
(ii)the investor in Form No.64F, duly verified by the person distributing the income on behalf of the securitisation trust in the manner indicated therein.
(3)The Principal Director General of Income-tax (Systems) or Director General of Income-tax (Systems), as the case may be, shall specify the procedure for filing of Form No.64E and shall also be responsible for evolving and implementing appropriate security, archival and retrieval policies in relation to the statements so furnished.