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] [Section 48] [Entire Act]

State of West Bengal - Subsection

Section 48(5) in The Bengal Agricultural Income-Tax Act, 1944

(5)[] [Sub-section (5) substituted by W.B. Act 6 of 1975.] For the purpose of determining the total world income,-
(a)where the total income of an assessee under [the enactments relating to Indian Income-tax,] [Words substituted by W.B. Act 18 of 1989.] has been computed for the purposes of [those enactments] [Words substituted by W.B. Act 18 of 1989.], that computation shall be accepted as determining the total income under [those enactments] [Words substituted by W.B. Act 18 of 1989.] for the purposes of this Act and if such computation has not been made the total income of an assessee under [those enactments] [Words substituted by W.B. Act 18 of 1989.] shall be computed in the manner prescribed;
(b)the agricultural income derived from land outside West Bengal shall be calculated in the manner prescribed.
Explanation. - A certified copy of an order computing the total income under [the enactments relating to Indian Income-tax,] [Words substituted by W.B. Act 18 of 1989.] shall be conclusive evidence of the contents thereof.