5. Exemption in respect of certain gifts.
(1) Gift- tax shall not be charged under this Act in respect of gifts made by any person-
(i) of immovable property situate outside the territories to which this Act extends;
(ii) of immovable property situate outside the said territories unless the person-
(a) being an individual, is a citizen of India and is ordinarily resident in the said territories, or
(b) not being an individual, is resident in the said territories, during the previous year in which the gift is made;
(iia) 1[ being an individual who is not resident in India, to any person resident in India, of foreign currency or other foreign exchange[ as defined, respectively, in clause (c) and clause (d) of section 2 of the Foreign Exchange Regulation Act, 1947 ] (7 of 1947 .) remitted from a country outside India in accordance with the provisions of the said Act, and any rules made thereunder, during the period com- mencing on the 26th day of October, 1965 and ending on the 28th day of February, 1966 , or such later date as the Central Government may, by notification in the Official Gazette, specify in this behalf. Explanation.- For the purposes of this clause, the expression" resident in India" shall have the meaning assigned to it in the lncome- tax Act;]
(iii) of property in the form of savings certificates issued by the Central Government, which that Government, by notification in the Official Gazette, exempts from gift- tax;
(iiia) 2[ of property, in the form of National Defence Gold Bonds, 1980 , not exceeding the value of such Bonds for an aggregate weight of five kilogrammes of gold in any previous year: Provided that the exemption conferred by this clause shall be available only to a person who has initially subscribed to the said Bonds;]
(iv) to the Government or any local authority. 3[ or any authority referred to in clause (20A) of section 10 of the Income- tax Act]
(v) to any institution or fund established 5[ or deemed to be established] for a charitable purpose to which the provisions of 1[ section 80G] of the Income- tax Act apply;
(va) 2[ (i) to such temple, mosque, gurdwara, church or other place as has been notified by the Central Government for the purposes of 3[ clause (b) of sub- section (2) of section 80G of the Income- tax Act]; or
(ii) by way of settlement on trust, of property the income from which, according to the deed of settlement, is to be used exclusively in connection with the temple, mosque, gurdwara, church or other place specified therein and notified as aforesaid;]
(vi) for any charitable purpose not falling within clause (v)--
(a) made at any time before the 1st day of April, 1958 ; or
(b) made at any time after that date subject, in respect of each, such gift, to a maximum of rupees one hundred in value and, in respect of such gifts in any one previous year to the same donee, to a maximum of rupees five hundred in value in the aggregate;
(vii) to any relative dependent upon him for support and maintenance, on the occasion of the marriage of the relative, subject to a maximum of rupees ten thousand in value in respect of the marriage of each such relative;
(viii) to his or her spouse, subject to a maximum of 4[ rupees fifty thousand] in value in the aggregate in one or more previous years, the expression" spouse" in this clause, where there are more wives than one, meaning all the wives together;
(ix) of policies of insurance or annuities to any person (other than his wife) who is dependent upon him for support and maintenance, subject to a maximum of rupees ten
thousand in value in the aggregate in one or more pre- vious years of the benefits in respect of each such donee;
(xi) in contemplation of death;
(xii) for the education of his children, to the extent to which the gifts are proved to the satisfaction of the Gift- tax Officer as being reasonable having regard to the circum- stances of the case;
(xiii) being an employer, to any employee by way of bonus, gratuity or pension or to the dependents of a deceased employee to the extent to which the payment of such bonus, gratuity or pension is proved to the satisfaction of the Gift- tax Officer as being reasonable having regard to the circumstances of the case and is made solely in recognition of the services rendered by the employee;
(xiv) in the course of carrying on a business, profession or vocation, to the extent to which the gift is proved to the satisfaction, of the Gift- tax Officer to have been made bona fide for the purpose of such business, profession or vocation;
(xv) to any person in charge of any such Bhoodan or Sampattidan movement as the Central Government may, by notification, in the Official Gazette, specify; 2[ Provided that such gifts are in accordance with the practice, usage or tradition of the family to which the person making the gift belongs.
(1A) 1[ Any reference in clause (v) or clause (vi) of sub- section (1) to charitable purpose in relation to a gift made on or after the 1st day of April, 1964 shall be construed as not including a purpose, the whole or substantially the whole of which is of a religious nature.]
(2) Without prejudice to the provisions contained in sub- section (1), gift- tax shall not be charged under this Act in respect of gifts made by any person during the previous year, subject to a maximum of rupees 1[ five thousand] in value.
(3) Notwithstanding anything contained in subsection (1) or sub- section (2), where either spouse makes any gifts out of any such gifts received by that spouse as fall within clause (viii) of sub- section (1), the gifts so made shall be deemed to be taxable gifts made by that spouse and nothing contained in sub- section (1) or subsection (2) shall apply in relation to any such gifts. Explanation.- For the purposes of this section,-
(a) an individual shall be deemed to be ordinarily resident in the territories to which this Act extends during the previous year in which the gift is made if during that year he is regarded as a resident but not as not ordinarily resident 2[ within the meaning of section 6 of the Income- tax Act, subject to the modification that references in that section to India shall be construed as references to the territories to which this Act extends];
(b) a Hindu undivided family, firm or other association of persons shall be deemed to be resident in the territories to which this Act extends during any previous year unless, during that year, the control and management of its affairs was situated wholly outside the said territories:
(c) a company shall be deemed to be resident in the territories to which this Act extends during the previous year, if-
(i) it is a company formed and registered under the Companies Act, 1956 , (1 of 1956 .) or is an existing company within the meaning of that Act; or
(ii) during that year, the control and management of that company was situated wholly in the said territories;
(d) " gifts made in contemplation of death" has the same meaning as in section 191 of the Indian Succession Act, 1925 . (39 of 1925 .)