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 2873] [Entire Act]

Union of India - Section

Section 54 in The Income Tax Act, 1961

54. Profit on sale of property used for residence.

- [(1)] [ Section 54 renumbered as sub-Section (1) thereof by Act 19 of 1978, Section 10 (w.r.e.f. 1.4.1974).][[Subject to the provisions of sub-section (2), where, in the case of an assessee being an individual or a Hindu undivided family] [Substituted by Act 14 of 1982, Section 11, for certain words (w.e.f. 1.4.1983).] [, the capital gain arises from the transfer of a long-term capital asset, ] [Substituted by Act 14 of 1982, Section 11, for certain words (w.e.f. 1.4.1983).][* * *] [Certain words omitted by Act 32 of 1985, Section 14 (w.e.f. 1.4.1985).][being buildings or lands appurtenant thereto, and being a residential house, the income of which is chargeable under the head "Income from house property" (hereafter in this section referred to as the original asset), and the assessee has within a period of] [Substituted by Act 14 of 1982, Section 11, for certain words (w.e.f. 1.4.1983).] [one year before or two years after the date on which the transfer took place purchased] [ Substituted by Act 23 of 1986, Section 11, for " one year before or after the date on which the transfer took place purchased" (w.e.f. 1.4.1987).][, or has within a period of three years after that date constructed, a residential house, then] [Substituted by Act 14 of 1982, Section 11, for certain words (w.e.f. 1.4.1983).], instead of the capital gain being charged to income-tax as income of the previous year in which the transfer took place, it shall be dealt within accordance with the following provisions of this section, that is to say,-(i)if the amount of the capital gain [is greater than the cost of [the residential house] [Substituted by Act 19 of 1978, Section 10, for " is greater than the cost of the new asset" (w.r.e.f. 1.4.1974).] so purchased or constructed (hereafter in this section referred to as the new asset), the difference between the amount of the capital gain and the cost of the new asset shall be charged under section 45 as the income of the previous year; and for the purpose of computing in respect of the new asset any capital gain arising from its transfer within a period of three years of its purchase or construction, as the case may be, the cost shall be nil; or(ii)if the amount of the capital gain is equal to or less than the cost of the new asset, the capital gain shall not be charged under section 45; and for the purpose of computing in respect of the new asset any capital gain arising from its transfer within a period of three years of its purchase or construction, as the case may be, the cost shall be reduced by the amount of the capital gain.[* * *] [ Explanation omitted by Act 11 of 1987, Section 19 (w.e.f. 1.4.1988).]
(2)[ The amount of the capital gain which is not appropriated by the assessee towards the purchase of the new asset made within one year before the date on which the transfer of the original asset took place, or which is not utilised by him for the purchase or construction of the new asset before the date of furnishing the return of income under section 139, shall be deposited by him before furnishing such return such deposit being made in any case not later than the due date applicable in the case of the assessee for furnishing the return of income under sub-section (1) of section 139 in an account in any such bank or institution as may be specified in, and utilised in accordance with, any scheme which the Central Government may, by notification in the Official Gazette, frame in this behalf and such return shall be accompanied by proof of such deposit; and, for the purposes of sub-section (1), the amount, if any, already utilised by the assessee for the purchase or construction of the new asset together with the amount so deposited shall be deemed to be the cost of the new asset:Provided that if the amount deposited under this sub-section is not utilised wholly or partly for the purchase or construction of the new asset within the period specified in sub-section (1), then,-
(i)the amount not so utilised shall be charged under section 45 as the income of the previous year in which the period of three years from the date of the transfer of the original asset expires; and
(ii)the assessee shall be entitled to withdraw such amount in accordance with the scheme aforesaid.]
[* * *] [ Explanation omitted by Act 18 of 1992, Section 27 (w.e.f. 1.4.1993).]