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 11] [Section 80HHE] [Entire Act]

Union of India - Subsection

Section 80HHE(1) in The Income Tax Act, 1961

(1)Where an assessee, being an Indian company or a person (other than a company) resident in India, is engaged in the business of,- (i) export out of India of computer software or its transmission from India to a place outside India by any means;
(ii)providing technical services outside India in connection with the development or production of computer software, there shall, in accordance with and subject to the provisions of this section, be allowed, in computing the total income of the assessee, ] [a deduction to the extent of the profits, referred to in sub-section (1-B),] [ Substituted by Act 10 of 2000, Section 36, for " a deduction of the profits" (w.e.f. 1.4.2001).][derived by the assessee from such business:] [Inserted by Act 49 of 1991, Section 30 (w.e.f. 1.4.1991).]
[* * * ] [ Proviso omitted by Act 22 of 1995, Section 18 (w.e.f. 1.4.1996).][Provided that if the assessee, being a company engaged in the export out of India of computer software, issues a certificate referred to in clause (b) of sub-section (4-A), that in respect of the amount of the export specified therein, the deduction under this sub-section is to be allowed to a supporting software developer, then the amount of deduction in the case of an assessee shall be reduced by such amount which bears to the total profits derived by the assessee from the export, the same proportion as the amount of the export turnover specified in such certificate bears to the total export turnover of the assessee.] [ Inserted by Act 21 of 1998, Section 33 (w.e.f. 1.4.1999).][Explanation. - For the removal of doubts, it is hereby declared that the profits and gains derived from on site development of computer software (including services for development of software) outside India shall be deemed to be the profits and gains derived from the export of computer software outside India.] [ Inserted by Act 14 of 2001, Section 42 (w.e.f. 1.4.2001).][(1-A) Where the assessee, being a supporting software developer, has during the previous year, developed and sold computer software to an exporting company in respect of which the said company has issued a certificate under the proviso to sub-section (1), there shall, in accordance with and subject to the provisions of this section, be allowed in computing the total income of the assessee a deduction of the profits derived by the assessee from the developing and selling of computer software to the exporting company in respect of which the certificate has been issued by the said company [to such extent and for such years as specified in sub-section (1-B)] [ Inserted by Act 21 of 1998, Section 33 (w.e.f. 1.4.1999).]. ] [Inserted by Act 3 of 1989, Section 16 (w.e.f. 1.4.1989).][(1-B) For the purposes of sub-sections (1) and (1-A), the extent of deduction of profits shall be an amount equal to-
(i)eighty per cent. of such profits for an assessment year beginning on the 1st day of April, 2001;
(ii)[ seventy per cent. thereof for an assessment year beginning on the 1st day of April, 2002;
(iii)fifty per cent. thereof for an assessment year beginning on the 1st day of April, 2003;
(iv)thirty per cent. thereof for an assessment year beginning on the 1st day of April, 2004,]
[and no deduction shall be allowed in respect of the assessment year beginning on the 1st day of April, 2005 and any subsequent assessment year. ] [Inserted by Act 10 of 2000, Section 36 (w.e.f. 1.4.2001).]