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] [Entire Act]

Union of India - Section

Section 3A in Income Tax Rules, 1962

3A. Exemption of medical benefits from perquisite value in respect of medical treatment of prescribed diseases or ailments in hospitals approved by the Chief Commissioner.

(1)In granting approval to any hospital other than a hospital for Indian system of medicine and homoeopathic treatment for the purposes of sub-clause (b) of clause (ii) of the proviso to sub-clause (vi) of clause (2) of section 17, the Chief Commissioner shall satisfy himself that the hospital is registered with the local authority and fulfils the following requirements, namely :-
(i)The building used for the hospital complies with the municipal bye-laws in force.
(ii)The rooms are well ventilated, lighted and are kept in clean and hygienic conditions.
(iii)At least ten iron spring beds are provided for patients.
(iv)At least one properly equipped operation theatre is provided, with minimum floor space of 180 square feet and with a separate sterilisation room.
(v)At least one labour room is provided, with minimum floor space of 180 square feet, in case the hospital provides medical service for maternity cases.
(vi)Aseptic conditions are maintained in the operation theatre and the labour room.
(vii)A duty room is provided for the nursing staff on duty.
(viii)Adequate space for storage of medicines, food articles, equipments, etc., is provided.
(ix)The water used in the hospital or nursing home is fit for drinking.
(x)Adequate arrangements are made for isolating septic and infectious patients.
(xi)The hospital is provided with and maintains :-
(a)high pressure sterilizer and instrument sterilizer;
(b)oxygen cylinders and necessary attachments for giving oxygen;
(c)adequate surgical equipments, instruments and apparatus including intravenous apparatus;
(d)a pathological laboratory for testing of blood, urine and stool;
(e)electro-cardiogram monitoring system;
(f)stand-by generator for use in case of power failure.
(xii)There is at least one qualified doctor available on duty round the clock for every twenty beds or fraction thereof.
(xiii)In hospitals providing intensive care unit facilities, there are at least two qualified doctors available on duty round the clock exclusively for such intensive care unit.
(xiv)One nurse is on duty round the clock for every five beds or a fraction thereof.
(xv)In hospitals providing intensive care unit facilities, there are at least four nurses provided exclusively for every four beds or fraction thereof for such intensive care unit.
(xvi)The hospital maintains record of health of every patient containing information about the patient's name, address, occupation, sex, age, date of admission, date of discharge, diagnosis of disease and treatment undertaken.
(1A)In granting approval to any hospital for Indian system of medicine and homoeopathic treatment for the purposes of sub-clause (b) of clause (ii) of the proviso to sub-clause (vi) of clause (2) of section 17, the Chief Commissioner shall satisfy himself that the hospital fulfils the conditions specified vide Office Memorandum dated the 6th June, 2002, by the Department of Indian Systems of Medicine and Homoeopathy, Ministry of Health and Family Welfare for approval of private hospitals for Indian system of medicine and homoeopathic treatment to Central Government Health Scheme beneficiaries and Central Government employees.
(2)For the purpose of sub-clause (b) of clause (ii) of the proviso to sub-clause (vi) of clause (2) of section 17, the prescribed diseases or ailments shall be the following, namely :-
(a)cancer;
(b)tuberculosis;
(c)acquired immunity deficiency syndrome;
(d)disease or ailment of the heart, blood, lymph glands, bone marrow, respiratory system, central nervous system, urinary system, liver, gall bladder, digestive system, endocrine glands or the skin, requiring surgical operation;
(e)ailment or disease of the eye, ear, nose or throat, requiring surgical operation;
(f)fracture in any part of the skeletal system or dislocation of vertebrae requiring surgical operation or orthopaedic treatment;
(g)gynaecological or obstetric ailment or disease requiring surgical operation, caesarean operation or laperoscopic intervention;
(h)ailment or disease of the organs mentioned at (d), requiring medical treatment in a hospital for at least three continuous days;
(i)gynaecological or obstetric ailment or disease requiring medical treatment in a hospital for at least three continuous days;
(j)burn injuries requiring medical treatment in a hospital for at least three continuous days;
(k)mental disorder - neurotic or psychotic - requiring medical treatment in a hospital for at least three continuous days;
(l)drug addiction requiring medical treatment in a hospital for at least seven continuous days;
(m)anaphylectic shocks including insulin shocks, drug reactions and other allergic manifestations requiring medical treatment in a hospital for at least three continuous days.
Explanation. - For the purpose of this rule,-
(a)"qualified doctor" means a person who holds a degree recognised by the Medical Council of India and is registered by the Medical Council of any State;
(b)"nurse" means a person who holds a certificate of a recognised Nursing Council and is registered under any law for the registration of nurses;
(c)"surgical operation" includes treatment by modern methodology such as angioplasty, dialysis, lithotropsy, laser or cryo-surgery.
B. - Income from house property