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 157 in The Income Tax Act, 2025

157. Relief when salary, etc., is paid in arrears or in advance.

(1)Where the total income of an assessee is assessed at a rate higher than the rate at which it would otherwise have been assessed, due to the following receipts,—
(a)a sum in the nature of arrear or advance salary; or
(b)salary for more than twelve months in any one tax year; or
(c)a payment in the nature of "profits in lieu of salary" under section 18(1); or
(d)arrears of "family pension" as defined in section 93(1)(d),the Assessing Officer shall on an application made to him by the assessee in this behalf, grant such relief, as may be prescribed.
(2)No relief shall be granted on any income on which deduction has been claimed by the assessee in section 19(1)(Table: Sl. No. 12) for any amount mentioned therein, for such, or any other, tax year.
[Similar to Section 89 from The Income Tax Act, 1961.-Also Refer]