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 173 in THE FINANCE ACT, 2021

173. Amendment of Act 38 of 2020.

In the Taxation and Other Laws (Relaxation and Amendment of Certain Provisions) Act, 2020, in section 4, with effect from the lst day of the April, 2021,-
(i)In clause (XIV), in sub-section (a), for item (ii), the following shall be substituted, namely:-
'(ii) for clause (i), after the Jong line, the following clause shall be substituted, namely:-"(i) the amount of income-tax calculated on the income in respect of securities referred to in clause (a), if any, included in the total income,-
(A)at the rate of twenty per cent. in case of Foreign Institutional Investor;
(B)at the rate of ten per cent. in case of specified fund:
Provided that the amount of income-tax calculated on ~7 the income by way of interest referred to in section 194LD shall be at the rate of five per cent.;"
(ii)in clause (XXIV), after the portion beginning with "(9) Notwithstanding anything contained in any other provision of this Act, assessment made" and ending with "the procedure laid '!JO down under this section", the following shall be inserted, namely:-
"(10) Notwithstanding anything contained in this section the function of verification .unit under this section may also be performed by a verification unit located in any other faceless centre set up under .the provisions of this 3So Act or under any scheme notified under the provisions of this Act; and the request for verification may also be assigned by the National Faceless Assessment Centre to such verification unit."THE FIRST SCHEDULE(See section 2)