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 13] [Entire Act]

Union of India - Section

Section 35 in Finance Act, 2012

35. Amendment of section 92B.

- In section 92B of the Income-tax Act, after sub-section (2), the following Explanation shall be inserted and shall be deemed to have been inserted with effect from the 1st day of April, 2002, namely: -'Explanation - For the removal of doubts, it is hereby clarified that -
(i)the expression "international transaction" shall include -
(a)the purchase, sale, transfer, lease or use of tangible property including building, transportation vehicle, machinery, equipment, tools, plant, furniture, commodity or any other article, product or thing;
(b)the purchase, sale, transfer, lease or use of intangible property, including the transfer of ownership or the provision of use of rights regarding land use, copyrights, patents, trademarks, licences, franchises, customer list, marketing channel, brand, commercial secret, know-how, industrial property right, exterior design or practical and new design or any other business or commercial rights of similar nature;
(c)capital financing, including any type of long-term or short-term borrowing, lending or guarantee, purchase or sale of marketable securities or any type of advance, payments or deferred payment or receivable or any other debt arising dining the course of business;
(d)provision of services, including provision of market research, market development, marketing management, administration, technical service, repairs, design, consultation; agency, scientific research, legal or accounting service;
(e)a transaction of business re-structuring or reorganisation, entered into by an enterprise with an associated enterprise, irrespective of the fact that it has bearing on the profit, income, losses or assets of such enterprises at the time of the transaction or at any future date;
(ii)the expression "intangible property" shall include -
(a)marketing related intangible assets, such as, trademarks, trade names, brand names, logos;
(b)technology related intangible assets, such as, process patents, patent applications, technical documentation such as laboratory notebooks, technical know-how;
(c)artistic related intangible assets, such as, literary works and copyrights, musical compositions, copyrights, maps, engravings;
(d)data processing related intangible assets, such as, proprietary computer software, software copyrights, automated databases, and integrated circuit masks and masters;
(e)engineering related intangible assets, such as, industrial design, product patents, trade secrets, engineering drawing and schematics, blueprints, proprietary documentation;
(f)customer related intangible assets, such as, customer lists, customer contracts, customer relationship, open purchase orders;
(g)contract related intangible assets, such as, favourable supplier, contracts, licence agreements, franchise agreements, non-compete agreements;
(h)human capital related intangible assets, such as, trained and organized work force, employment agreements, union contracts;
(i)location related intangible assets, such as, leasehold interest, mineral exploitation rights, easements, air rights, water rights;
(j)goodwill related intangible assets, such as, institutional goodwill, professional practice goodwill, personal goodwill of professional, celebrity goodwill, general business going concern value;
(k)methods, programmes, systems, procedures, campaigns, surveys, studies, forecasts, estimates, customer lists, or technical data;
(l)any other similar item that derives its value from its intellectual content rather than its physical attributes.'