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 86] [Entire Act]

Union of India - Section

Section 194EE in The Income Tax Act, 1961

194EE. [ Payments in respect of deposits under National Savings Scheme, etc. [ Inserted by Act 49 of 1991, Section 54 (w.e.f. 1.10.1991).]

- The person responsible for paying to any person any amount referred to in clause (a) of sub-section (2) of section 80-CCA shall, at the time of payment thereof, deduct income-tax thereon at the rate of twenty per cent.:Provided that no deduction shall be made under this section where the amount of such payment or, as the case may be, the aggregate amount of such payments to the payee during the financial year is less than two thousand five hundred rupees:Provided further that nothing contained in this section shall apply to the payment of the said amount to the heirs of the assessee.]