Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 1017 docs - [View All]
S.K. Patel Family Trust vs Asstt. Cit on 10 January, 2001
In Re: Gulraj Engineering ... vs Unknown on 28 March, 1995
Motorola Inc., Erisson Radio ... vs Deputy C.I.T. on 22 June, 2005
Freightship Consultants (P) Ltd. vs Ito on 25 May, 2007
S.A. Waisingh Laxmansnvgh Rajfut vs Ito on 23 January, 2003

User Queries
[Complete Act]
Central Government Act
Section 234B in The Income- Tax Act, 1995
234B. 1[ Interest for defaults in payment of advance tax 2
(1) Subject to the other provisions of this section, where, in any financial year, an assessee who is liable to pay advance tax under section 208 has failed to pay such tax or, where the advance tax paid by such assessee under the provisions of section 210 is less than ninety per cent of the assessed tax, the assessee shall be liable to pay simple interest at the rate of two per cent for every month or part of a month comprised in the period from the 1st day of April next following such financial year 3[ to the date of determination of total income under sub- section (1) of section 143 4[ and where a regular assessment is made, to the date of such regular assessment, on an amount]] equal to the assessed tax or, as the case may be, on the amount by which the advance tax paid as aforesaid falls short of the assessed tax. 5[ Explanation 1-In this section," assessed tax" means,-
(a) for the purposes of computing the interest payable under section 140A, the tax on the total income as declared in the return referred to in that section;
(b) in any other case, the tax on the total income determined under sub- section (1) of section 143 or on regular assessment, as reduced by the amount of tax deducted or collected at source in accordance with the provisions of Chapter XVII on any income which is subject to such deduction or collection and which is taken into account in computing such total income.] Explanation 2.- Where in relation to an assessment year, an assessment is made for the first time under section 147, the assessment so made shall be regarded as a regular assessment for the purposes of this section. 6[ Explanation 3.- In Explanation 1 and in sub- section (3)," tax on the total income determined under sub- section (1) of section 143" shall not include the additional income- tax, if any, payable under section 143.]
1. Inserted by the Direct Tax Laws (Amendment) Act, 1987, w. e. f. 1- 4- 1989.
3. Substituted for" to the date of the regular assessment" by the Direct Tax Laws (Amendment) Act, 1989, w. e. f. 1- 4- 1989.
4. Substituted for" or regular assessment on an amount" by the Finance Act, 1995, w. r. e. f. 1-- 4- 1989.
5. Substituted by the Direct Tax Laws (Amendment) Act, 1989, w. e. f. 1- 4- 1989.
6. Ibid.
(2) Where, before the date of 1[ determination of total income under sub- section (1) of section 143 or] completion of a regular assessment, tax is paid by the assessee under section 140A or otherwise-
(i) interest shall be calculated in accordance with the foregoing provisions of this section up to the date on which the tax is so paid, and reduced by the interest, if any, paid under section 140A towards the interest chargeable under this section;
(ii) thereafter, interest shall be calculated at the rate aforesaid on the amount by which the tax so paid together with the advance tax paid falls short of the assessed tax.
(3) Where, as a result of an order of re- assessment or re- computation under section 147, the amount on which interest was payable under subsection (1) is increased, the assessee shall be liable to pay simple interest at the rate of two per cent for every month or part of a month comprised in the period commencing on the day following 2[ the date of determination of total income under sub- section (1) of section 143 3[ and where a regular assessment is made as is referred to in sub- section (1) following the date of such regular assessment]] and ending on the date of the re- assessment or re- computation under section 147, on the amount by which the tax on the total income determined on the basis of the reassessment or re- computation exceeds the tax on the total income determined 4[ under sub- section (1) of section 143 or] on the basis of the regular assessment aforesaid. [ Explanation.- Omitted by the Direct Tax Laws (Amendment) Act, 1989 , w. e. f 1- 4- 1989 . It was inserted by the Direct Tax Laws (Amendment) Act, 1987 , with effect from the same date.]
(4) Where, as a result of an order under section 154 or section 155 or section 250 or section 254 or section 260 or section 262 or section 263 or section 264 or an order of the Settlement Commission under subsection (4) of section 245D, the amount on which interest was payable under sub- section (1) or sub- section (3) has been increased or reduced, as the case may be, the interest shall be increased or reduced accordingly, and-
(i) in a case where the interest is increased, the Assessing Officer shall serve on the assessee a notice of demand in the prescribed form specifying the sum payable and such notice of demand shall be deemed to be a notice under section 156 and the provisions of this Act shall apply, accordingly;
(ii) in a case where the interest is reduced, the excess interest paid, if any, shall be refunded.
(5) The provisions of this section shall apply in respect of assessments for the assessment year commencing on the 1st day of April, 1989 and subsequent assessment years.]
1. Inserted by the Direct Tax Laws (Amendment) Act, 1989, w. e. f. 1- 4- 1989.
2. Substituted for" the date of the regular assessment" by the Direct Tax Laws (Amendment) Act, 1989, w. e. f. 1- 4- 1989.
3. Substituted for" or regular assessment referred to in sub- section (1)" by the Finance Act, 1995, w. r. e. f. 1- 4- 1989.