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 48] [Entire Act]

Union of India - Section

Section 115BB in The Income Tax Act, 1961

115BB. [ Tax on winnings from lotteries, crossword puzzles, races including horse races, card games and other games of any sort or gambling or betting of any form or nature whatsoever. [ Inserted by Act 23 of 1986, Section 26 (w.e.f. 1.4.1987).]

- Where the total income of an assessee includes any income by way of winnings from any lottery or crossword puzzle or race including horse race (not being income from the activity of owning and maintaining race horses) or card game and other game of any sort or from gambling or betting of any form or nature whatsoever, the income-tax payable shall be the aggregate of-
(i)the amount of income-tax calculated on income by way of winnings from such lottery or crossword puzzle or race including horse race or card game and other game of any sort or from gambling or betting of any form or nature whatsoever, at the rate of ][thirty per cent.] [ Substituted by Act 14 of 2001, Section 54, for " forty per cent." (w.e.f. 1.4.2002).][; and [ Inserted by Act 23 of 1986, Section 26 (w.e.f. 1.4.1987).]
(ii)the amount of income-tax with which the assessee would have been chargeable had his total income been reduced by the amount of income referred to in clause (i).
Explanation. - For the purposes of this section, "horse race" shall have the same meaning as in section 74-A.] [Inserted by Act 66 of 1976, Section 20 (w.e.f. 1.6.1976).]