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 154] [Entire Act]

Union of India - Section

Section 115BBC in The Income Tax Act, 1961

115BBC. [ Anonymous donations to be taxed in certain cases. [Inserted by Act 21 of 2006, Section 22 (w.e.f. 1.4.2007).]

(1)Where the total income of an assessee, being a person in receipt of income on behalf of any university or other educational institution referred to in sub-clause (iiiad) or sub-clause (vi) or any hospital or other institution referred to in sub-clause (iiiae) or sub-clause (via) or any fund or institution referred to in sub-clause (iv) or any trust or institution referred to in sub-clause (v) of clause (23-C) of section 10 or any trust or institution referred to in section 11, includes any income by way of any anonymous donation, the income-tax payable shall be the aggregate of-]
(i)[ the amount of income-tax calculated at the rate of thirty per cent. on the aggregate of anonymous donation received in excess of the higher of the following, namely:- [ Substituted by Act 33 of 2009, Section 43, for Clause (i) (w.e.f. 1.4.2010).]
(A)five per cent. of the total donations received by the assessee; or
(B)one lakh rupees; and]
(ii)[ the amount of income-tax with which the assessee would have been chargeable had his total income been reduced by the aggregate of anonymous donations received.] [ Substituted by Act 33 of 2009, Section 43, for Clause (ii) (w.e.f. 1.4.2010).]
(2)[ The provisions of sub-section (1) shall not apply to any anonymous donation received by-
(a)any trust or institution created or established wholly for religious purposes;
(b)any trust or institution created or established wholly for religious and charitable purposes other than any anonymous donation made with a specific direction that such donation is for any university or other educational institution or any hospital or other medical institution run by such trust or institution.
(3)For the purposes of this section, "anonymous donation" means any voluntary contribution referred to in sub-clause (iia) of clause (24) of section 2, where a person receiving such contribution does not maintain a record of the identity indicating the name and address of the person making such contribution and such other particulars as may be prescribed.] [Inserted by Act 21 of 2006, Section 22 (w.e.f. 1.4.2007).]