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 24] [Entire Act]

Union of India - Section

Section 11 in Finance (No. 2) Act, 2014

11. Amendment of section 32AC.

- In section 32AC of the Income-tax Act, with effect from the 1st day of April, 2015,-(i)after sub-section (1), the following sub-sections shall be inserted, namely:-"(1A) Where an assessee, being a company, engaged in the business of manufacture or production of any article or thing, acquires and installs new assets and the amount of actual cost of such new assets acquired and installed during any previous year exceeds twenty-five crore rupees, then, there shall be allowed a deduction of a sum equal to fifteen per cent. of the actual cost of such new assets for the assessment year relevant to that previous year:Provided that no deduction under this sub-section shall be allowed for the assessment year commencing on the 1st day of April, 2015 to the assessee, which is eligible to claim deduction under sub-section (1) for the said assessment year.
(1B)No deduction under sub-section (1A) shall be allowed for any assessment year commencing on or after the 1st day of April, 2018.";
(ii)in sub-section (2), after the words, brackets and figure "allowed under subsection (1)", the words, brackets, figure and letter "or sub-section (1A)" shall be inserted.