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 1360] [Entire Act]

Union of India - Section

Section 192 in The Income Tax Act, 1961

192. Salary.

(1)Any person responsible for paying any income chargeable under the head "Salaries" shall, at the time of payment, deduct income-tax [* * *] [ Certain words omitted by Act 10 of 1965, Section 44 (w.r.e.f. 1.4.1965).] on the amount payable at the average rate of income-tax [* * *] [ Certain words omitted by Act 10 of 1965, Section 44 (w.r.e.f. 1.4.1965).] computed on the basis of the [rates in force] [ Substituted by Act 19 of 1968, Section 13, for " rates of tax in force" (w.r.e.f. 1.4.1968).] for the financial year in which the payment is made, on the estimated income of the assessee under this head for that financial year.[(1-A) Without prejudice to the provisions contained in sub-section (1), the person responsible for paying any income in the nature of a perquisite which is not provided for by way of monetary payment, referred to in clause (2) of section 17, may pay, at his option, tax on the whole or part of such income without making any deduction therefrom at the time when such tax was otherwise deductible under the provisions of sub-section (1).(1-B) For the purpose of paying tax under sub-section (1-A), tax shall be determined at the average of income-tax computed on the basis of the rates in force for the financial year, on the income chargeable under the head "Salaries" including the income referred to in sub-section (1-A), and the tax so payable shall be construed as if it were, a tax deductible at source, from the income under the head "Salaries" as per the provisions of sub-section (1), and shall be subject to the provisions of this Chapter.] [ Inserted by Act 20 of 2002, Section 71 (w.e.f. 1.6.2002).]
(2)[ Where, during the financial year, an assessee is employed simultaneously under more than one employer, or where he has held successively employment under more than one employer, he may furnish to the person responsible for making the payment referred to in sub-section (1) (being one of the said employers as the assessee may, having regard to the circumstances of his case, choose), such details of the income under the head "Salaries" due or received by him from the other employer or employers, the tax deducted at source therefrom and such other particulars, in such form and verified in such manner as may be prescribed, and thereupon the person responsible for making payment referred to above shall take into account the details so furnished for the purposes of making the deduction under sub-section (1).] [ Inserted by Act 11 of 1987, Section 45 (w.e.f. 1.6.1987).](2-A) Where the assessee, being a Government servant or an employee in a [company, co-operative society, local authority, university, institution, association or body] [ Substituted by Act 13 of 1989, Section 21, for " public sector undertaking" (w.e.f. 1.6.1989).], is entitled to the relief under sub-section (1) of section 89, he may furnish to the person responsible for making the payment referred to in sub-section (1), such particulars, in such form and verified in such manner as may be prescribed, and thereupon the person responsible as aforesaid shall compute the relief on the basis of such particulars and take it into account in making the deduction under sub-section (1).[Explanation. - For the purposes of this sub-section. "University" means a University established or incorporated by or under a Central, State or Provincial Act, and includes an institution declared under section 3 of the University Grants Commission Act, 1956 (3 of 1956), to be a University for the purposes of that Act.] [ Inserted by Act 13 of 1989, Section 21 (w.e.f. 1.6.1989).][(2-B) Where an assessee who receives any income chargeable under the head "Salaries" has, in addition, any income chargeable under any other head of income (not being a loss under any such head other than the loss under the head "Income from house property") for the same financial year, he may send to the person responsible for making the payment referred to in sub-section (1) the particulars of-
(a)such other income and of any tax deducted thereon under any other provision of this Chapter;
(b)the loss, if any, under the head "Income from house property", in such form and verified in such manner as may be prescribed, and thereupon the person responsible as aforesaid shall take-
(i)such other income and tax, if any, deducted thereon; and
(ii)the loss, if any, under the head "Income from house property", also into account for the purposes of making the deduction under sub-section (1):
Provided that this sub-section shall not in any case have the effect of reducing the tax deductible except where the loss under the head "Income from house property" has been taken into account from income under the head "Salaries" below the amount that would be so deductible if the other income and the tax deducted thereon had not been taken into account.] [ Substituted by Act 21 of 1998, Section 47, for sub-Section (2-B) (w.e.f. 1.8.1998).][(2-C) A person responsible for paying any income chargeable under the head "Salaries" shall furnish to the person to whom such payment is made a statement giving correct and complete particulars of perquisites or profits in lieu of salary provided to him and the value thereof in such form and manner as may be prescribed.] [ Inserted by Act 14 of 2001, Section 68 (w.e.f. 1.6.2001).]
(2D)[ The person responsible for making the payment referred to in sub-section (1) shall, for the purposes of estimating income of the assessee or computing tax deductible under sub-section (1), obtain from the assessee the evidence or proof or particulars of prescribed claims (including claim for set-off of loss) under the provisions of the Act in such form and manner as may be prescribed.] [Inserted by Finance Act, 2015 (No. 20 of 2015), dated 14.5.2015.]
(3)The person responsible for making the payment referred to in sub-section (1) [or sub-section (1-A)] [ Inserted by Act 20 of 2002, Section 71 (w.e.f. 1.6.2002).][or sub-section (2) or sub-section (2-A) or sub-section (2-B)] [ Inserted by Act 11 of 1987, Section 45 (w.e.f. 1.6.1987).] may, at the time of making any deduction, increase or reduce the amount to be deducted under this section for the purpose of adjusting any excess or deficiency arising out of any previous deduction or failure to deduct during the financial year.
(4)The trustees of a recognised provident fund, or any person authorised by the regulations of the fund to make payment of accumulated balances due to employees, shall, in cases where sub-rule (1) of rule 9 of Part A of the Fourth Schedule applies, at the time an accumulated balance due to an employee is paid, make therefrom the deduction provided in rule 10 of Part A of the Fourth Schedule.
(5)Where any contribution made by an employer, including interest on such contributions, if any, in an approved superannuation fund is paid to the employee, [tax] [ Substituted by Act 10 of 1965, Section 44, for " income-tax and super-tax" (w.r.e.f. 1.4.1965).] on the amount so paid shall be deducted by the trustees of the fund to the extent provided in rule 6 of Part B of the Fourth Schedule.
(6)For the purposes of deduction of tax on salary payable in foreign currency, the value in rupees of such salary shall be calculated at the prescribed rate of exchange.[* * *] [ Explanation omitted by Act 10 of 1965, Section 44 (w.r.e.f. 1.4.1965).]