[Cites 0, Cited by 0]
[Entire Act]
Union of India - Section
Section 210 in The Income Tax Act, 2025
210. Tax on income of Foreign Institutional Investors from securities or capital gains arising from their transfer.
| Sl. No. | Income | Rate of Income- tax payable |
| A | B | C |
| 1. | Income in respect of securities other than units referred to in section 208. | (a) 20% in case of Foreign Institutional Investor;(b) 10 % in case of specified fund. |
| 2. | Short-term capital gains (not being short-term capital gains referred to in section 196) arising from the transfer of such securities. | 30% |
| 3. | Short-term capital gains referred to in section 196 arising from the transfer of such securities. | 20% |
| 4. | Long-term capital gains (not being long-term capital gains referred to in section 198 arising from the transfer of such securities). | 12.5% |
| 5. | Long-term capital gains referred to in section 198 arising from the transfer of such securities which exceeds ₹ 125000. | 12.5 % |
| 6. | Total income as reduced by income referred to against serial numbers 1 to 5. | Rates in force. |