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 0] [Entire Act]

Union of India - Section

Section 18 in The Income Tax Act, 2025

18. Profits in lieu of salary.

(1)For the purposes of this Part, "profits in lieu of salary" includes,—
(a)the amount of any compensation due to, or received by, an assessee from his employer or former employer at or in connection with the—
(i)termination of his employment; or
(ii)modification of the terms and conditions relating thereto;
(b)any amount due to, or received, whether in lump sum or otherwise, by any assessee from any person—
(i)before his joining any employment with that person; or
(ii)after cessation of his employment with that person;
(c)any payment due to or received by an assessee—
(i)from an employer or a former employer; or
(ii)from a provident or other fund, to the extent to which it does not consist of contributions by the assessee or interest on such contributions; or
(iii)any sum received under a Keyman insurance policy as defined in Schedule II (Note 1), including the sum allocated by way of bonus on such policy.
(2)The payment referred in sub-section (1)(c) shall not include any payment referred to in––
(a)Schedule II (Table: Sl. No. 3);
(b)Schedule II (Table: Sl. No. 4);
(c)Schedule II (Table: Sl. No. 8); and
(d)Schedule III (Table: Sl. No. 11).
[Similar to Section 17 from The Income Tax Act, 1961-Also Refer]