Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 161 docs - [View All]
Commissioner Of Wealth-Tax vs N.A. Mayanna (By Legal ... on 4 January, 1991
Commissionr Of Wealth-Tax vs P.R. Shanmugam on 21 October, 1982
Nusli N. Wadia vs Assistant Commissioner Of ... on 22 June, 1993
Mammen vs Commissioner Of Gift Tax on 5 April, 2004
A.K. Soni vs Commissioner Of Income-Tax on 22 March, 1999

Loading...
User Queries
[Complete Act]
Central Government Act
Section 6 in The Wealth- Tax Act, 1957
6. Exclusion of assets and debts outside India. 3[ In computing the net wealth of an individual who is not a citizen of India or of an individual] or a Hindu undivided family not president in India or resident but not ordinarily resident in India, or of a company not resident in India during the year ending on the valuation date--
(i) the value of the assets and debts located outside India; and
(ii) the value of the assets in India represented by any loans or debts owing to the assessee in any case where the interest, if any, payable on such loans or debts is not to be included in the total income of the assessee under 4[ section 10] of the Income- tax Act; shall not be taken into account. Explanation 1.-- An individual or a Hindu undivided family shall be deemed to be not resident in India or resident but not ordinarily resident in India during the year ending on the valuation date if in respect of that year the individual or the Hindu undivided family, as the case may be, is not resident in India or resident but not ordinarily resident in India within the meaning of the Income- tax Act. Explanation 2.-- A company shall be deemed to be resident in India during the year ending on the valuation date, if--
(a) it is a company formed and registered under the Companies Act, 1956 , (1 of 1956 .) or is an existing company within the meaning of that Act; or
(b) during that year the control and management of its affairs is situated wholly in India.
1. Added by Act 13 of 1963, s. 21 (w. e. f. 1- 4- 1963 ). 2 Subs. by Act 46 of 1964, s. 5, for" financial year" (w. e. f. 1- 4- 1965 ). 3 Subs. by Act 11 of 1958, s. 14, for certain words (with retrospective effect). 4 Subs. by Act 46 of 1964, s. 6, for" sub- section (3) of section 4" (w. e. f. 1- 4- 1965 ). 5 Ins. by Act 16 of 1972, s. 45 (w. e. f. 1- 4- 1973 ). 6 Subs. by Act 25 of 1975, s. 27 (w. e. f. 1- 4- 1975 ).