[Cites 0, Cited by 115]
[Entire Act]
Union of India - Section
Section 80ID in The Income Tax Act, 1961
80ID. [ Deduction in respect of profits and gains from business of hotels and convention centres in specified area. [ Inserted by Act 22 of 2007, Section 31 (w.e.f. 1.4.2008).]
| SI. No. | Name of district | Name of State |
| (1) | (2) | (3) |
| 1. | Agra | Uttar Pradesh |
| 2. | Jalgaon | Maharashtra |
| 3. | Aurangabad | Maharashtra |
| 4. | Kancheepuram | Tamil Nadu |
| 5. | Puri | Orissa |
| 6. | Bharatpur | Rajasthan |
| 7. | Chhatarpur | Madhya Pradesh |
| 8. | Thanjavur | Tamil Nadu |
| 9. | Bellary | Karnataka |
| 10. | South 24 Parganas (excluding areas falling within theKolkata urban agglomeration on the basis of the 2001 census) | West Bengal |
| 11. | Chamoli | Uttarakhand |
| 12. | Raisen | Madhya Pradesh |
| 13. | Gaya | Bihar |
| 14. | Bhopal | Madhya Pradesh |
| 15. | Panchmahal | Gujarat |
| 16. | Kamrup | Assam |
| 17. | Golpara | Assam |
| 18. | Nagaon | Assam |
| 19. | North Goa | Goa |
| 20. | South Goa | Goa |
| 21. | Darjeeling | West Bengal |
| 22. | Nilgiri | Tamil Nadu. |