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 1641] [Entire Act]

Union of India - Section

Section 88 in The Income Tax Act, 1961

88. [ Rebate on life insurance premia, contribution to provident fund, etc. [Inserted by Act 12 of 1990, Section 30 (w.e.f. 1.4.1991).]

- ][(1) Subject to the provisions of this section, an assessee, being an individual, or a Hindu undivided family, shall be entitled to a deduction, from the amount of income-tax (as computed before allowing the deductions under this Chapter) or his total income with which he is chargeable for any assessment year, of an amount equal to-(i)in the case of an individual or a Hindu undivided family, whose gross total income before giving effect to deductions under Chapter VI-A, is one lakh fifty thousand rupees or less, twenty per cent. of the aggregate of the sums referred to in sub-section (2):Provided that an individual shall be entitled to a deduction of an amount equal to thirty per cent. of the aggregate of the sums referred to in sub-section (2) if his income under the head "Salaries"-(a)does not exceed one lakh rupees during the previous year before allowing the deduction under section 16; and(b)is not less than ninety per cent. of his gross total income, as defined in sub-section (5) of section 80-B;(ii)in the case of an individual or a Hindu undivided family, whose gross total income before giving effect to deductions under Chapter VI-A, is more than one lakh fifty thousand rupees but does not exceed five lakh rupees, fifteen per cent. of the aggregate of the sums referred to in sub-section (2);(iii)in the case of an individual or a Hindu undivided family, whose gross total income before giving effect to deductions under Chapter VI-A, exceeds five lakh rupees, nil.]
(2)[ The sums referred to in sub-section (1) shall be any sums paid or deposited in the previous year by the assessee ] [Inserted by Act 12 of 1990, Section 30 (w.e.f. 1.4.1991).][* * *] [ Certain words omitted by Act 20 of 2002, Section 37 (w.e.f. 1.4.2003).]-
(i)[ to effect or to keep in force an insurance on the life of persons specified in sub-section (4); [Inserted by Act 12 of 1990, Section 30 (w.e.f. 1.4.1991).]
(ii)to effect or to keep in force a contract for a deferred annuity, ] [not being an annuity plan referred to in clause (xiia)] [ Substituted by Act 18 of 1992, Section 51, for " not being an annuity plan referred to in clause (ii) of sub-Section (1) of section 80-CCA" (w.e.f. 1.4.1993).][on the life of persons specified in sub-section (4): [Inserted by Act 12 of 1990, Section 30 (w.e.f. 1.4.1991).]
Provided that such contract does not contain a provision for the exercise by the insured of an option to receive a cash payment in lieu of the payment of the annuity;
(iii)by way of deduction from the salary payable by or on behalf of the Government to any individual being a sum deducted in accordance with the conditions of his service, for the purpose of securing to him a deferred annuity or making provision for his wife or children, insofar as the sum so deducted does not exceed one-fifth of the salary;
(iv)as a contribution by an individual to any provident fund to which the Provident Funds Act, 1925 (19 of 1925), applies;
(v)as a contribution to any provident fund set up by the Central Government and notified by it in this behalf in the Official Gazette, where such contribution is to an account standing in the name of any person specified in sub-section (4);
(vi)as a contribution by an employee to a recognised provident fund;
(vii)as a contribution by an employee to an approved superannuation fund;
(viii)in a ten-year account or a fifteen-year account under the Post Office Savings Bank (Cumulative Time Deposits) Rules, 1959, as amended from time to time, where such sums are deposited in an account standing in the name of the persons specified in sub-section (4);
(ix)as subscription to any such security of the Central Government ][or any such deposit scheme] [ Inserted by Act 18 of 1992, Section 51 (w.e.f. 1.4.1993).] as that Government may, by notification in the Official Gazette, specify in this behalf;
(x)[ as subscription to the National Savings Certificates (VI Issue) and National Savings Certificate (VII Issue) issued under the Government Savings Certificates Act, 1959 (46 of 1959); [Inserted by Act 12 of 1990, Section 30 (w.e.f. 1.4.1991).]
(xi)as subscription to any such savings certificate as defined in clause (c) of section 2 of the Government Savings Certificates Act, 1959 (46 of 1959), as the Central Government may, by notification in the Official Gazette, specify in this behalf;
(xii)as a contribution, ] [in the name of any person] [ Substituted by Act 32 of 1994, Section 29, for " any person" (w.r.e.f. 1.4.1991).][specified in sub-section (4), for participation in the Unit-linked Insurance Plan, 1971 (hereafter in this section referred to as the Unit-linked Insurance Plan) deemed to have been made under sub-clause (a) of clause (8) of section 19 of the Unit Trust of India Act, 1963 (52 of 1963); [Inserted by Act 12 of 1990, Section 30 (w.e.f. 1.4.1991).]
(xiii)as a contribution ] [in the name of any person specified in sub-section (4)] [ Substituted by Act 32 of 1994, Section 29, for " by an individual" (w.r.e.f. 1.4.1991).][for participation in any such Unit-linked Insurance Plan of the LIC Mutual Fund notified under clause (23-D) of section 10, as the Central Government may, by notification in the Official Gazette, specify in this behalf;] [Inserted by Act 12 of 1990, Section 30 (w.e.f. 1.4.1991).]
(xiiia)[ to effect or to keep in force a contract for such annuity plan of the Life Insurance Corporation ] [ Inserted by Act 18 of 1992, Section 51 (w.e.f. 1.4.1993).][or any other insurer] [ Inserted by Act 14 of 2001, Section 47 (w.e.f. 1.4.2002).][as the Central Government may, by notification in the Official Gazette, specify] [ Inserted by Act 18 of 1992, Section 51 (w.e.f. 1.4.1993).];
(xiiib)[ as subscription, not exceeding ten thousand rupees, to any units of any Mutual Fund notified under clause (23-D) of section 10 or the Unit Trust of India established under the Unit Trust of India Act, 1963 (52 of 1963), under any plan formulated in accordance with such scheme as the Central Government may, by notification in the Official Gazette, specify in this behalf; [ Inserted by Act 18 of 1992, Section 51 (w.e.f. 1.4.1993).]
(xiiic)as a contribution by an individual to any pension fund set up by any Mutual Fund notified under clause (23-D) of section 10 ][or by the Unit Trust of India established under the Unit Trust of India Act, 1963 (52 of 1963)] [ Inserted by Act 32 of 1994, Section 29 (w.e.f. 1.4.1995).][, as the Central Government may, by notification in the Official Gazette, specify in this behalf;] [ Inserted by Act 18 of 1992, Section 51 (w.e.f. 1.4.1993).]
(xiv)[ as subscription to any such deposit scheme of, ] [Inserted by Act 12 of 1990, Section 30 (w.e.f. 1.4.1991).][or as a contribution to any such pension fund set up by,] [ Inserted by Act 18 of 1992, Section 51 (w.e.f. 1.4.1993).][the National Housing Bank established under section 3 of the National Housing Bank Act, 1987 (53 of 1987) (hereafter in this section referred to as the National Housing Bank), as the Central Government may, by notification in the Official Gazette, specify in this behalf;] [Inserted by Act 12 of 1990, Section 30 (w.e.f. 1.4.1991).]
(xiva)[ as subscription to any such deposit scheme of- [ Inserted by Act 49 of 1991, Section 38 (w.e.f. 1.4.1992).]
(a)a public sector company which is engaged in providing long-term finance for construction or purchase of houses in India for residential purposes; or
(b)any authority constituted in India by or under any law enacted either for the purpose of dealing with and satisfying the need for housing accommodation or for the purpose of planning, development or improvement of cities, towns and villages, or for both, not being a scheme the interest on deposits whereunder qualifies for the purposes of computing the deduction under section 80-L, as the Central Government may, by notification in the Official Gazette, specify in this behalf;]
(xivb)[ as tuition fees (excluding any payment towards any development fees or donation or payment of similar nature), whether at the time of admission or thereafter,- [ Inserted by Act 32 of 2003, Section 47 (w.e.f. 1.4.2004).]
(a)to any university, college, school or other educational institution situated within India;
(b)for the purpose of full-time education of any of the persons specified in sub-section (4);]
(xv)[ for the purposes of purchase or construction of a residential house property ] [Inserted by Act 12 of 1990, Section 30 (w.e.f. 1.4.1991).][* * *] [ Certain words omitted by Act 49 of 1991, Section 38 (w.e.f. 1.4.1992).][the income from which is chargeable to tax under the head "Income from house property" (or which would, if it had not been used for the assessee's own residence, have been chargeable to tax under that head), where such payments are made towards or by way of- [Inserted by Act 12 of 1990, Section 30 (w.e.f. 1.4.1991).]
(a)any instalment or part payment of the amount due under any self-financing or other scheme of any development authority, housing board or other authority engaged in the construction and sale of house property on ownership basis; or
(b)any instalment or part payment of the amount due to any company or co-operative society of which the assessee is a shareholder or member towards the cost of the house property allotted to him; or
(c)repayment of the amount borrowed by the assessee from-
(1)the Central Government or any State Government, or
(2)any bank, including a co-operative bank, or
(3)the Life Insurance Corporation, or
(4)the National Housing Bank, or
(5)any public company formed and registered in India with the main object of carrying on the business of providing long-term finance for construction or purchase of houses in India for residential purposes ][which is eligible for deduction under clause (viii) of sub-section (1) of section 36] [ Substituted by Act 10 of 2000, Section 46, for " which is approved for the purposes of clause (viii) of sub-Section (1) of section 36" (w.e.f. 1.4.2000).], or
(6)[ any company in which the public are substantially interested or any co-operative society, where such company or co-operative society is engaged in the business of financing the construction of houses, or] [Inserted by Act 12 of 1990, Section 30 (w.e.f. 1.4.1991).][(6-A) the assessee's employer where such employer is an authority or a board or a corporation or any other body established or constituted under a Central or State Act, or] [ Inserted by Act 23 of 2004, Section 21 (w.e.f. 1.4.2005).]
(7)[ the assessee's employer where such employer is a public company or a public sector company or a University established by law or a college affiliated to such University or a local authority ] [Inserted by Act 12 of 1990, Section 30 (w.e.f. 1.4.1991).][or a co-operative society] [ Inserted by Act 18 of 1992, Section 51 (w.e.f. 1.4.1992).];
(d)[ stamp duty, registration fee and other expenses for the purpose of transfer of such house property to the assessee, but shall not include any payment towards or by way of- [Inserted by Act 12 of 1990, Section 30 (w.e.f. 1.4.1991).]
(A)the admission fee, cost of share and initial deposit which a shareholder of a company or a member of a co-operative society has to pay for becoming such shareholder or member; or]
[* * *] [ Clause (B) omitted by Act 49 of 1991, Section 38 (w.e.f. 1.4.1992).]
(C)[ the cost of any addition or alteration to, or renovation or repair of, the house property which is carried out after the issue of the completion certificate in respect of the house property by the authority competent to issue such certificate or after the house property or any part thereof has either been occupied by the assessee or any other person on his behalf or been let out; or [Inserted by Act 12 of 1990, Section 30 (w.e.f. 1.4.1991).]
(D)any expenditure in respect of which deduction is allowable under the provisions of section 24;]
(xvi)[ as subscription to equity shares or debentures forming part of any eligible issue of capital approved by the Board on an application made by a public company ] [Inserted by Act 33 of 1996, Section 34 (w.e.f. 1.4.1997).][or as subscription to any eligible issue of capital by any public financial institution] [ Inserted by Act 26 of 1997, Section 30 (w.e.f. 1.4.1998).][in the prescribed form: [Inserted by Act 33 of 1996, Section 34 (w.e.f. 1.4.1997).]
Provided that where a deduction is claimed and allowed under this clause with reference to the cost of any equity shares or debentures, the cost of such shares or debentures shall not be taken into account for the purposes of sections 54-EA and 54-EB. ] [Substituted by Act 20 of 2002, Section 37, for sub-Section (1) (w.e.f. 1.4.2003).][Explanation. - For the purposes of this clause,-
(i)"eligible issue of capital" means an issue made by a public company formed and registered in India or a public financial institution and the entire proceeds of the issue are utilised wholly and exclusively for the purposes of any business referred to in sub-section (4) of section 80-IA;
(ii)"public company" shall have the meaning assigned to it in section 3 of the Companies Act, 1956 (1 of 1956);
(iii)"public financial institution" shall have the meaning assigned to it in section 4-A of the Companies Act, 1956 (1 of 1956);]
(xvii)[ as subscription to any units of any mutual fund referred to in clause (23-D) of section 10 and approved by the Board on an application made by such mutual fund in the prescribed form: [Inserted by Act 33 of 1996, Section 34 (w.e.f. 1.4.1997).]
Provided that where a deduction is claimed and allowed under this clause with reference to the cost of units, the cost of such units shall not be taken into account for the purposes of sections 54-EA and 54-EB:Provided further that this clause shall apply if the amount of subscription to such units is subscribed only in the eligible issue of capital of any company.Explanation. - For the purposes of this clause, "eligible issue of capital" means an issue referred to in clause (i) of the Explanation to clause (xvi) of sub-section (2) of section 88.] [ Substituted by Act 32 of 2003, Section 47, for Explanation (w.e.f. 1.4.2004).][(2-A) The provisions of sub-section (2) shall apply only to so much of any premium or other payment made on an insurance policy other than a contract for a deferred annuity as is not in excess of twenty per cent. of the actual capital sum assured.Explanation. - In calculating any such actual capital sum, no account shall be taken-
(i)of the value of any premiums agreed to be returned; or
(ii)of any benefit by way of bonus or otherwise over and above the sum actually assured, which is to be or may be received under the policy by any person.]
(3)[ The sums referred to in sub-section (2) shall be paid or deposited at any time during the previous year, and the assessee, being an individual or a Hindu undivided family, shall be entitled to a deduction under sub-section (1) on so much of the aggregate of such sums paid or deposited as does not exceed the total income of the assessee, chargeable to tax during the relevant previous year.] [ Inserted by Act 20 of 2002, Section 37 (w.e.f. 1.4.2003).]
(4)[ The persons referred to in sub-section (2) shall be the following, namely:-] [Inserted by Act 12 of 1990, Section 30 (w.e.f. 1.4.1991).]
(a)[ for the purposes of clauses (i), (v), (xii) and (xiii) of that sub-section,- [ Substituted by Act 32 of 1994, Section 29, for Clause (a) (w.r.e.f. 1.4.1991).]
(i)in the case of an individual, the individual, the wife or husband and any child of such individual, and
(ii)in the case of a Hindu undivided family, any member thereof;]
(b)[ for the purposes of clause (ii) of that sub-section,- [Inserted by Act 12 of 1990, Section 30 (w.e.f. 1.4.1991).]
(i)in the case of an individual, the individual, the wife or husband and any child of such individual, and]
(ii)[* * *] [ Sub-Clauses (ii) and (iii) omitted by Act 32 of 1994, Section 29 (w.r.e.f. 1.4.1991).]
(c)[ for the purposes of ] [Inserted by Act 12 of 1990, Section 30 (w.e.f. 1.4.1991).][clause (viii)] [ Substituted by Act 32 of 1994, Section 29, for " clauses (v) and (viii)" (w.r.e.f. 1.4.1991).] of that sub-section,-
(i)[ in the case of an individual, such individual or a minor of whom he is the guardian; [Inserted by Act 12 of 1990, Section 30 (w.e.f. 1.4.1991).]
(ii)in the case of a Hindu undivided family, any member of the family; ]
[* * *] [Sub-Clauses (ii) and (iii) omitted by Act 32 of 1994, Section 29 (w.r.e.f. 1.4.1991).]
(d)[ for the purpose of clause (xivb) of that sub-section, in the case of an individual, any two children of such individual.] [ Inserted by Act 32 of 2003, Section 47 (w.e.f. 1.4.2004).]
(5)[ Where the aggregate of any sums specified in clause (i) to clause (xvii) of sub-section (2) exceeds an amount of one hundred thousand rupees, a deduction under sub-section (1) shall be allowed with reference to so much of the aggregate as does not exceed an amount of one hundred thousand rupees:Provided that where the aggregate of any sums specified in clause (i) to clause (xv) of sub-section (2) exceeds an amount of seventy thousand rupees, a deduction under sub-section (1) in respect of such sums shall be allowed with reference to so much of the aggregate as does not exceed an amount of seventy thousand rupees:Provided further that where the aggregate of any sums specified in clause (xv) of sub-section (2) exceeds an amount of twenty thousand rupees, a deduction under sub-section (1) in respect of such sums shall be allowed with reference to so much of the aggregate as does not exceed an amount of twenty thousand rupees:] [ Substituted by Act 20 of 2002, Section 37, for sub-Section (5) (w.e.f. 1.4.2003).][Provided also that where the aggregate of any sum specified in clause (xivb) of sub-section (2) exceeds an amount of twelve thousand rupees in respect of a child, a deduction under sub-section (1) in respect of such sum shall be allowed with reference to so much of the aggregate as does not exceed an amount of twelve thousand rupees in respect of such child.] [ Inserted by Act 32 of 2003, Section 47 (w.e.f. 1.4.2004).](5-A) [* * *] [ Sub-Sections (5-A) and (6) omitted by Act 20 of 2002, Section 37 (w.e.f. 1.4.2003).]
(6)[* * *] [Sub-Sections (5-A) and (6) omitted by Act 20 of 2002, Section 37 (w.e.f. 1.4.2003).]
(7)[ Where, in any previous year, an assessee-
(i)terminates his contract of insurance referred to in clause (i) of sub-section (2), by notice to that effect or where the contract ceases to be in force by reason of failure to pay any premium, by not reviving ][contract of insurance,- [Substituted by Act 22 of 1995, Section 22, for " contract of insurance, before premiums have been paid for two year; or" (w.e.f. 1.4.1996).]
(a)in case of any single premium policy, within two years after the date of commencement of insurance, or
(b)in any other case, before premiums have been paid for two years; or
(ii)terminates his participation in any Unit-linked Insurance Plan referred to in clause (xii) or clause (xiii) of sub-section (2), by notice to that effect or where he ceases to participate by reason of failure to pay any contribution, by not reviving his participation, before contributions in respect of such participation have been paid for five years; or
(iii)transfers the house property referred to in clause (xv) of sub-section (2) before the expiry of five years from the end of the financial year in which possession of such property is obtained by him, or receives back, whether by way of refund or otherwise, any sum specified in that clause, then,-
(a)no deduction shall be allowed to the assessee under sub-section (1) with reference to any of the sums, referred to in clauses (i), (xii), (xiii) and (xv) of sub-section (2), paid in such previous year; and
(b)the aggregate amount of the deductions of income-tax so allowed in respect of the previous year or years preceding such previous year, shall be deemed to be tax payable by the assessee in the assessment year relevant to such previous year and shall be added to the tax on the total income of the assessee with which he is chargeable for such assessment year.]
[(7-A) If any equity shares or debentures, with reference to the cost of which a deduction is allowed under sub-section (1), are sold or otherwise transferred by the assessee to any person at any time within a period of three years from the date of their acquisition, the aggregate amount of the deductions of income-tax so allowed in respect of such equity shares or debentures in the previous year or years preceding the previous year in which such sale or transfer has taken place shall be deemed to be tax payable by the assessee for the assessment year relevant to such previous year and shall be added to the amount of income-tax on the total income of the assessee with which he is chargeable for such assessment year.Explanation. - A person shall be treated as having acquired any shares or debentures on the date on which his name is entered in relation to those shares or debentures in the register of members or of debenture-holders, as the case may be, of the public company.] [ Inserted by Act 33 of 1996, Section 34 (w.e.f. 1.4.1997).]
(8)[ In this section,-
(i)"contribution" to any fund shall not include any sums in repayment of loan;
(ii)"insurance" shall include-
(a)a policy of insurance on the life of an individual or the spouse or the child of such individual or a member of a Hindu undivided family securing the payment of specified sum on the stipulated date of maturity, if such person is alive on such date notwithstanding that the policy of insurance provides only for the return of premiums paid (with or without any interest thereon) in the event of such person dying before the said stipulated date;
(b)a policy of insurance effected by an individual or a member of a Hindu undivided family for the benefit of a minor with the object of enabling the minor, after he has attained majority to secure insurance on his own life by adopting the policy and on his being alive on a date (after such adoption) specified in the policy in this behalf;
(iii)"Life Insurance Corporation" means the Life Insurance Corporation of India established under the Life Insurance Corporation Act, 1956 (31 of 1956);
(iv)"public company" shall have the same meaning as in section 3 of the Companies Act, 1956 (1 of 1956);
(v)"security" means a Government security as defined in clause (2) of section 2 of the Public Debt Act, 1944 (18 of 1944);
(vi)"transfer" shall be deemed to include also the transactions referred to in clause (f) of section 269-UA.]
(9)[ No deduction from the amount of Income-tax shall be allowed under this section to an assessee, being an individual or a Hindu undivided family for the assessment year beginning on the 1st day of April, 2006 and subsequent years.] [ Inserted by Act 18 of 2005, Section 29 (w.e.f. 1.4.2006).]