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 11] [Entire Act]

Union of India - Section

Section 19 in Finance Act, 2015

19. Amendment of section 80D.

- In section 80D of the Income-tax Act, with effect from the 1st day of April, 2016, -
(A)for the words "fifteen thousand rupees", wherever they occur, the words "twenty-five thousand rupees" shall be substituted;
(B)for the words "twenty thousand rupees", wherever they occur, the words "thirty thousand rupees" shall be substituted;
(C)in sub-section (2), after clause (b), the following shall be inserted, namely: -
"(c) the whole of the amount paid on account of medical expenditure incurred on the health of the assessee or any member of his family as does not exceed in the aggregate thirty thousand rupees; and
(d)the whole of the amount paid on account of medical expenditure incurred on the health of any parent of the assessee, as does not exceed in the aggregate thirty thousand rupees:
Provided that the amount referred to in clause (c) or clause (d) is paid in respect of a very senior citizen and no amount has been paid to effect or to keep in force an insurance on the health of such person:Provided further that the aggregate of the sum specified under clause (a) and clause (c) or the aggregate of the sum specified under clause (b) and clause (d) shall not exceed thirty thousand rupees.";
(D)for sub-section (3), the following sub-section shall be substituted, namely: -
"(3) Where the assessee is a Hindu undivided family, the sum referred to in sub-section (1), shall be the aggregate of the following, namely: -
(a)whole of the amount paid to effect or to keep in force an insurance on the health of any member of that Hindu undivided family as does not exceed in the aggregate twenty-five thousand rupees; and
(b)the whole of the amount paid on account of medical expenditure incurred on the health of any member of the Hindu undivided family as does not exceed in the aggregate thirty thousand rupees:
Provided that the amount referred to in clause (b) is paid in respect of a very senior citizen and no amount has been paid to effect or to keep in force an insurance on the health of such person:Provided further that the aggregate of the sum specified under clause (a) and clause (b) shall not exceed thirty thousand rupees.";
(E)in sub-section (4), -
(i)for the words, brackets and figure "or in sub-section (3)", the words, brackets, letter and figure "or clause (a) of sub-section (3)" shall be substituted;
(ii)after the words "senior citizen,", the words "or a very senior citizen," shall be inserted;
(iii)the Explanation shall be omitted;
(F)after sub-section (5), the following Explanation shall be inserted, namely: -
'Explanation. - For the purposes of this section, -
(i)"senior citizen" means an individual resident in India who is of the age of sixty years or more at any time during the relevant previous year;
(ii)"very senior citizen" means an individual resident in India who is of the age of eighty years or more at any time during the relevant previous year.'.