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 47] [Section 10] [Entire Act]

Union of India - Subsection

Section 10(46) in The Income Tax Act, 1961

(46)any specified income arising to a body or authority or Board or Trust or Commission (by whatever name called) , or a class thereof which—
(a)has been established or constituted by or under a Central, State or Provincial Act, or constituted by the Central Government or a State Government, with the object of regulating or administering any activity for the benefit of the general public;
(b)is not engaged in any commercial activity; and
(c)is notified by the Central Government in the Official Gazette for the purposes of this clause.
Explanation.—For the purposes of this clause, "specified income" means the income, of the nature and to the extent arising to a body or authority or Board or Trust or Commission (by whatever name called), or a class thereof referred to in this clause, which the Central Government may, by notification in the Official Gazette, specify in this behalf;