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 2] [Section 111A] [Entire Act]

Union of India - Subsection

Section 111A(1) in The Income Tax Act, 1961

(1)Where the total income of an assessee includes any income chargeable under the head "Capital gains", arising from the transfer of a short-term capital asset, being an equity share in a company or a unit of an equity oriented fund and-
(a)the transaction of sale of such equity share or unit is entered into on or after the date on which Chapter VII of the Finance (No. 2) Act, 2004 comes into force; and
(b)such transaction is chargeable to securities transaction tax under that Chapter, the tax payable by the assessee on the total income shall be the aggregate of-
(i)the amount of income-tax calculated on such short-term capital gains at the rate of ][fifteen per cent.] [ Substituted by Act 18 of 2008, Section 21, for " ten per cent." (w.e.f. 1.4.2009).][; and [Inserted by Act 23 of 2004, Section 26 (w.e.f. 1.4.2005).]
(ii)the amount of income-tax payable on the balance amount of the total income as if such balance amount were the total income of the assessee:
Provided that in the case of an individual or a Hindu undivided family, being a resident, where the total income as reduced by such short-term capital gains is below the maximum amount which is not chargeable to income-tax, then, such short-term capital gains shall be reduced by the amount by which the total income as so reduced fall short of the maximum amount which is not chargeable to income-tax and the tax on the balance of such short-term capital gains shall be computed at the rate of ten per cent.[***] [ Inserted by Act 14 of 2001, Section 50 (w.e.f. 1.4.2002).]