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 1197] [Entire Act]

Union of India - Section

Section 15 in The Income Tax Act, 1961

15. Salaries.

- The following income shall be chargeable to income-tax under the head "Salaries"-
(a)any salary due from an employer or a former employer to an assessee in the previous year, whether paid or not;
(b)any salary paid or allowed to him in the previous year by or on behalf of an employer or a former employer though not due or before it became due to him;
(c)any arrears of salary paid or allowed to him in the previous year by or on behalf of an employer or a former employer, if not charged to income-tax for any earlier previous year.
[Explanation 1] [ Explanation renumbered as Explanation 1 thereof by Act 18 of 1992, Section 6 (w.e.f. 1.4.1993).].-For the removal of doubts, it is hereby declared that where any salary paid in advance is included in the total income of any person for any previous year, it shall not be included again in the total income of the person when the salary becomes due.[Explanation 2. - Any salary, bonus, commission or remuneration, by whatever name called, due to, or received by, a partner of a firm from the firm shall not be regarded as "salary" for the purposes of this section.] [ Inserted by Act 18 of 1992, Section 6 (w.e.f. 1.4.1993).]