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 103] [Entire Act]

Union of India - Section

Section 9 in Finance Act, 2012

9. Amendment of section 35AD.

- In section 35AD of the Income-tax Act, -
(a)after sub-section (1), the following sub-section shall be inserted with effect from the 1st day of April,2013,namely: -
"(IA) Where the specified business is of the nature referred to in sub-clause (i) or sub-clause (ii) or sub-clause (v) or sub-clause (v) or sub-clause (viii) of clause (c) of sub-section (5) and has commenced its operations on or after the 1st day of April, 2012, the deduction under sub-section (1) shall be allowed of an amount equal to one and one-half times of the expenditure referred to therein.";
(b)in sub-section (5), with effect from the 1st day of April, 2013, -
(A)in clause (ae), the word "and" shall be omitted;
(B)after clause (ae), the following clauses shall be inserted, namely: -
"(af) on or after the 1st day of April, 2012, where the specified business is in the nature of setting up and operating an inland container depot or a container freight station notified or approved under the Customs Act, 1962; (15 of 1992).
(ag)on or after the 1st day of April, 2012, where the specified business is in the nature of bee-keeping and production of honey and beeswax;
(ah)on or after the 1st day of April, 2012, where the specified business is in the nature of setting up and operating a warehousing facility for storage of sugar; and";
(C)in clause (b), for the words, brackets and letters "clause (a), clause (ad), clause (ab) and clause (ac)", the words "any of the above clauses" shall be substituted;
(c)after sub-section (6), the following sub-section shall be inserted and shall be deemed to have been inserted with effect from the 1st day of April, 2011, namely: -
"(6A) Where the assessee builds a hotel of two-star or above category as classified by the Central Government and subsequently, while continuing to own the hotel, transfers the operation thereof to another person, the assessee shall be deemed to be carrying on the specified business referred to in sub-clause (iv) of clause (c) of sub-section (5).";
(d)in sub-section (8), in clause (c), after sub-clause (viii), the following sub-clauses shall be inserted with effect from the 1st day of April, 2013, namely: -
"(ix) setting up and operating an inland container depot or a container freight station notified or approved under the Customs Act, 1962; (52 of 1962).
(x)bee-keeping and production of honey and beeswax;
(xi)setting up and operating a warehousing facility for storage of sugar;".