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 2] [Entire Act]

Union of India - Section

Section 5 in The Taxation Laws (Amendment) Act, 2005

5. Amendment of section 80-IA.-

In section 80-IA of the Income- tax Act, in sub- section (4), after clause (iv), the following clause shall be inserted with effect from the 1st day of April, 2006 , namely:-" (v) an undertaking owned by an Indian company and set up for reconstruction or revival of a power generating plant, if-
(a)such Indian company is formed before the 30th day of November, 2005 with majority equity participation by public sector companies for the purposes of enforcing the security interest of the lenders to the company owning the power generating plant and such Indian company is notified before the 31st day of December, 2005 by the Central Government for the purposes of this clause;
(b)such undertaking begins to generate or transmit or distribute power before the 31st day of March, 2007 .".