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 0] [Entire Act]

Union of India - Section

Section 516 in The Income Tax Act, 2025

516. Rounding off of amount of total income, or amount payable or refundable.

The amount of total income computed or any amount payable or refundable under this Act, shall be rounded off to the nearest multiple of ₹10 ignoring any part of a rupee consisting of paise and thereafter if such amount is not a multiple of ten, then—
(a)such amount shall be increased to the next higher amount which is a multiple of ten, if the last figure in that amount is five or more; or
(b)such amount shall be reduced to the next lower amount which is a multiple of ten, if the last figure is less than five, and the amount so rounded off shall be deemed to be the total income of the assessee or the amount payable or refundable, as the case may be, under this Act.
[Similar to Section 288A and Section 288B from The Income Tax Act, 1961]