(9)Where any goods or services held for the purposes of—(a)tonnage tax business are transferred to any other business carried on by a tonnage tax company; or(b)any other business carried on by such tonnage tax company are transferred to the tonnage tax business,and, in either case, the consideration, if any, for such transfer as recorded in the accounts of the tonnage tax business does not correspond to the market value of such goods or services as on the date of the transfer, then, the relevant shipping income under this section shall be computed as if the transfer, in either case, had been made at the market value of such goods or services as on that date.