(1) Notwithstanding anything contained in 1[ the Wealth tax Act, 1957 (27 of 1957 )], the Income- tax Act, 1961 (43 of 1961 ), the Super Profits Tax Act, 1963 (14 of 1963 ) 2[ the Companies (Profits) Surtax Act, 1964 (7 of 1964 ),] or in any other enactment for the time being in force relating to income- tax, super- tax, 3[ super profits tax, surtax] or any other tax on income, profits or gains-
(a) the Trust shall not be liable to pay income- tax, super- tax, super profits tax 2[ , surtax] or any other tax in respect of any income, profits or gains derived by it from any source;
(aa) 4[ in the case of an assessee who is not resident in India, being,-
(i) an individual who is an Indian or a person of Indian origin, or
(ii) a Hindu undivided family, there shall not be included in the total income of such assessee, for the purposes of the Income- tax Act, 1961 (43 of 1961 ), any income received by such assessee in the previous year in respect of units acquired by such assessee from the Trust, out of funds in a Non- resident (External) Account maintained with any bank in India or by the remittance of funds in foreign exchange, in accordance, in either case, with the provisions of the Foreign Exchange Regulation Act, 1973 (46 of 1973 ), or any rules or orders made thereunder;] 7[
1[
(bb) 2[ in the case of an assessee who is not resident in India, being, an individual who is an Indian or a person of Indian origin, or a Hindu undivided family, wealth- tax shall not be payable by the assessee in respect of, and there shall not be included in, the net wealth of the assessee computed under the Wealth- tax Act, 1957 (27 of 1957 ), the value of the assets in the form of units acquired from the Trust, out of funds in a Non- resident (External) Account maintained with any bank in India or by the remittance of funds in foreign exchange, in accordance, in
either case, with the provisions of the Foreign Exchange Regulation Act, 1973 (46 of 1973 ), or any rules or orders made thereunder;]
(c) where a contributing institution is liable to be assessed to super profits tax under the Super Profits Tax Act, 1963 (14 of 1963 ), 1[ or to surtax under the Companies (Profits) Surtax Act, 1964 (7 of 1964 ),] in respect of its own income, profits or gains and receives any sum from the Trust under this Act in respect of its contribution to the initial capital, such sum as reduced by the amount of any income- tax and super- tax payable in respect thereof shall be excluded from the total income of the said institution in computing its chargeable profits for the purposes of super profits tax 1[ or surtax]. 2[ Explanation I.-- In this sub- section,-
(a) in[ clause (aa)] 3[ the expressions" previous year" and" total income" shall have the meanings, respectively, assigned to them in the Income- tax Act, 1961 (43 of 1961 );
(b) in[ clause (bb)] 3[ the expressions" assessee" and" net wealth" shall have the meanings, respectively, assigned to them in the Wealth- tax Act, 1957 (27 of 1957 ). Explanation II.-- For the purposes of sub- sections (1) and (2),-
(a) an assessee shall be deemed to be" not resident in India" if he is a non- resident within the meaning of clause (30) of section 2 of the Income- tax Act, 1961 (43 of 1961 );
(b) a person shall be deemed to be a person of Indian origin if he or either of his parents or any of his grand parents howsoever high in degree of ascent, whether on the paternal side or on the maternal side, was born in India, as defined in the Government of India Act, 1935 , as originally enacted.]