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 6] [Entire Act]

Union of India - Section

Section 441A in The Companies Act, 1956

441A. Levy and collection of cess on turnover or gross receipts of companies .-

(1)There shall be levied and collected, for the purposes of rehabilitation or revival or protection of assets of the sick industrial company, a levy by way of cess at such rate not less than 0.005 per cent and not more than 0.1 per cent on the value of annual turnover of every company or its annual gross receipt, whichever is more as the Central Government may, from time to time, specify by notification in the Official Gazette.
(2)Every company shall pay to the Central Government the cess referred to in sub-section (1) within three months from the close of every financial year.
(3)Every company shall furnish, in such form as may be prescribed, to the Central Government and the Tribunal the details of its turnover and gross receipts with payment of cess under sub-section (1).
(4)The Central Government may, by rules made in this behalf, specify the manner in which the cess shall be paid under sub-section (2).