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 346] [Entire Act]

Union of India - Section

Section 89 in The Income Tax Act, 1961

89. [ Relief when salary, etc., is paid in arrears or in advance. [ Substituted by Act 20 of 2002, Section 38, for Section 89 (w.r.e.f. 1.4.1996).]

- Where an assessee is in receipt of a sum in the nature of salary, being paid in arrears or in advance or is in receipt, in any one financial year, of salary for more than twelve months or a payment which under the provisions of clause (3) of section 17 is a profit in lieu of salary, or is in receipt of a sum in the nature of family pension as defined in the Explanation to clause (iia) of section 57, being paid in arrears, due to which his total income is assessed at a rate higher than that at which it would otherwise have been assessed, the Assessing Officer shall, on an application made to him in this behalf, grant such relief as may be prescribed: ] [Inserted by Act 12 of 1990, Section 30 (w.e.f. 1.4.1991).][Provided that no such relief shall be granted in respect of any amount received or receivable by an assessee on his voluntary retirement or termination of his service, in accordance with any scheme or schemes of voluntary retirement or in the case of a public sector company referred to in sub-clause (i) of clause (10-C) of section 10, a scheme of voluntary separation, if an exemption in respect of any amount received or receivable on such voluntary retirement or termination of his service or voluntary separation has been claimed by the assessee under clause (10-C) of section 10 in respect of such, or any other, assessment year.] [ Inserted by Act 33 of 2009, Section 39 (w.e.f. 1.4.2010).]