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] [Entire Act]

Union of India - Section

Section 6 in The National Human Rights Commission (Annual Statement Of Accounts) Rules, 1996

6. DEPRECIATION

6.1Depreciation is provided on straight-line method as per rates specified in the Income-tax Act, 1961 except depreciation on cost adjustments arising on account of conversion of foreign currency liabilities for acquisition of fixed assets, which is amotized over the residual life of the respective assets.
6.2In respect of additions to/deductions from fixed assets during the year, depreciation is considered on pro-rata basis.
6.3Assets costing Rs. 5,000 of less each are fully. provided.