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 8] [Entire Act]

Union of India - Section

Section 115BA in The Income Tax Act, 1961

115BA. [ [Tax on income of certain manufacturing domestic companies] [Inserted by Act 28 of 2016, Section 51 (w.e.f. 1-4-2017).].

(1)Notwithstanding anything contained in this Act but [subject to the other provisions of this Chapter, other than those mentioned under section 115BAA and section 115BAB] [Substituted 'subject to the other provisions of this Chapter' by Act No. 46 of 2019, dated 11.12.2019.], the income-tax payable in respect of the total income of a person, being a domestic company, for any previous year relevant to the assessment year beginning on or after the 1st day of April, 2017, shall, at the option of such person, be computed at the rate of twenty-five per cent, if the conditions contained in sub-section (2) are satisfied.
(2)For the purposes of sub-section (1), the following conditions shall apply, namely: -
(a)the company has been set-up and registered on or after the 1st day of March, 2016;
(b)the company is not engaged in any business other than the business of manufacture or production of any article or thing and research in relation to, or distribution of, such article or thing manufactured or produced by it; and
(c)the total income of the company has been computed, -
(i)without any deduction under the provisions of section 10AA or clause (iia) of sub-section (1) of section 32 or section 32AC or section 32AD or section 33AB or section 33ABA or sub-clause (ii) or sub-clause (iia) or sub-clause (iii) of sub-section (1) or sub-section (2AA) or sub-section (2AB) of section 35 or section 35AC or section 35AD or section 35CCC or section 35CCD or under any provisions of Chapter VIA under the heading "C. - Deductions in respect of certain incomes" other than the provisions of section 80JJAA;
(ii)without set off of any loss carried forward from any earlier assessment year if such loss is attributable to any of the deductions referred to in sub-clause (i); and
(iii)depreciation under section 32, other than clause (iia) of sub-section (1) of the said section, is determined in the manner as may be prescribed.
(3)The loss referred to in sub-clause (ii) of clause (c) of sub-section (2) shall be deemed to have been already given full effect to and no further deduction for such loss shall be allowed for any subsequent year.
(4)Nothing contained in this section shall apply unless the option is exercised by the person in the prescribed manner on or before the due date specified under sub-section (1) of section 139 for furnishing the first of the returns of income which the person is required to furnish under the provisions of this Act:Provided that once the option has been exercised for any previous year, it cannot be subsequently withdrawn for the same or any other previous year.] [Inserted by Act 66 of 1976, Section 20 (w.e.f. 1.6.1976).][Provided further that where the person exercises option under section 115BAA, the option under this section may be withdrawn.] [Inserted by Act No. 46 of 2019, dated 11.12.2019.]