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] [Section 115VQ] [Entire Act]

Union of India - Subsection

Section 115VQ(2) in The Income Tax Act, 1961

(2)An option for tonnage tax scheme shall cease to have effect from the assessment year relevant to the previous year in which-
(a)the qualifying company ceases to be a qualifying company;
(b)a default is made in complying with the provisions contained in section 115-VT or section 115-VU or section 115-VV;
(c)the tonnage tax company is excluded from the tonnage tax scheme under section 115-VZC;
(d)the qualifying company furnishes to the Assessing Officer, a declaration in writing to the effect that the provisions of this Chapter may not be made applicable to it, and the profits and gains of the company from the business of operating qualifying ships shall be computed in accordance with the other provisions of this Act.