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 11] [Entire Act]

Union of India - Section

Section 24 in Finance Act, 2012

24. Amendment of section 80C.

- In section 80C of the Income-tax Act, with effect from the 1st day of April, 2013, -
(i)in sub-section (3), for the words "insurance policy other than a contract for a deferred annuity", the words, figures and letters "insurance policy, other than a contract for a deferred annuity, issued on or before the 31st day of March, 2012," shall be substituted;
(ii)after sub-section (3), the following shall be inserted, namely: -
'(3A) The provisions of sub-section (2) shall apply only to so much of any premium or other payment made on an insurance policy, other than a contract for a deferred annuity, issued on or after the 1st day of April, 2012 as is not in excess of ten per cent, of the actual capital sum assured.Explanation. - For the purposes of this sub-section, "actual capital sum assured" in relation to a life insurance policy shall mean the minimum amount assured under the policy on happening of the insured event at any time during the term of the policy, not taking into account -
(i)the value of any premium agreed to be returned; or
(ii)any benefit by way of bonus or otherwise over and above the sum actually assured, which is to be or may be received under the policy by any person.'