Mobile View
Main Search Forums Advanced Search Disclaimer
Loading...
User Queries
[Complete Act]
Central Government Act
Section 115O in The Telecom Regulatory Authority Of India Act, 1997
115O. Tax on distributed profits of domestic companies.
(1) Notwithstanding anything contained in any other provision of this act and subject to the provisions of this section, in addition to the income- tax chargeable in respect of the total income of a domestic company for any assessment year, any amount declared, distributed or paid by such company by way of dividends (whether interim or otherwise) on or after the 1st day of June, 1997 , whether out of current or accumulated profits shall be charged to additional income- tax (hereafter referred to as tax on distributed profits) at the rate of ten per cent.
(2) Notwithstanding that no income- tax is payable by a domestic company ion its total income computed in accordance wit the provisions of this Act, the tax on distributed profits under sub- section (1) shall be payable by such company.
(3) The principal officer of the domestic company and the company shall be liable to pay the tax on distributed profits to the credit of he Central Government within fourteen days from the date of-
(a) declaration of any dividend; or
(b) distribution of any dividend; or
(c) payment of any dividend, whichever is earliest.
(4) The tax on distributed profits so paid by the company shall be treated as the final payment of tax in respect of the amount declared, distributed or paid as dividends and no further credit therefor shall be claimed by the any other person in respect of the amount of tax so paid.
(5) No deduction under any other provision of this Act shall be allowed to the company or a shareholder in respect of the amount which has been charged to tax under sub- section (1) or the tax thereon.
Interest payable for non- payment of tax by domestic companies.