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 2] [Entire Act]

Union of India - Section

Section 99 in Finance Act, 2012

99. Treatment of connected person and accommodating party. - For the purposes of this Chapter, in determining whether a tax benefit exists -

(i)the parties who are connected persons in relation to each other may be treated as one and the same person;
(ii)any accommodating party may be disregarded;
(iii)such accommodating party and any other party may be treated as one and the same person;
(iv)the arrangement may be considered or looked through by disregarding any corporate structure.