Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 181 docs - [View All]
Vipul Medcorp Tpa Pvt. Ltd. & Ors. vs Central Board Of Direct Taxes & ... on 30 September, 2011
Vodafone Essar Ltd , Mumbai vs Assessee on 22 December, 2010
Vodafone Essar Ltd , Mumbai vs Assessee on 22 December, 2010
Vodafone Essar Ltd , Mumbai vs Assessee on 22 December, 2010
Ttk Healthcare Tpa Private ... vs Assessee on 28 February, 2013

User Queries
[Complete Act]
Central Government Act
Section 194J in The Income- Tax Act, 1995
194J. 1[ Fees for professional or technical services
(1) Any person, not being an individual or a Hindu undivided family, who is responsible for paying to a resident any sum by way of-
(a) fees for professional services, or
(b) fees for technical services, shall, at the time of credit of such sum to the account of the payee or at the time of payment thereof in cash or by issue of a cheque or draft or by any other mode, whichever is earlier, deduct an amount equal to five per cent of such sum as income- tax on income comprised therein: Provided that no deduction shall be made under this section- (A) from any sums as aforesaid credited or paid before the 1st day of July, 1995 ; or
(B) where the amount of such sum or, as the case may be, the aggregate of the amounts of such sums credited or paid or likely to be credited or paid during the financial year by the aforesaid person to the account of or to, the payee, does not exceed-
(i) twenty thousand rupees, in the case of fees for professional services referred to in clause (a), or
(ii) twenty thousand rupees, in the case of fees for technical services referred to in clause (b).
(2) Where the Assessing Officer is satisfied that the total income of any person in receipt of the sum referred to in sub- section (1) justifies the deduction of income- tax at any lower rate or no deduction of income- tax, as the case may be, the Assessing Officer shall, on an application made by that person in this behalf, give to him such certificate as may be appropriate.
(3) Where any such certificate is given, the person responsible for paying the sum referred to in sub- section (1) shall, until such certificate is cancelled by the Assessing Officer, deduct income- tax at the rates specified in such certificate or deduct no tax, as the case may be.
1. Inserted by the Finance Act, 1995, w. e. f. 1- 7- 1995.
Explanation.- For the purposes of this section,-
(a) " professional services" means services rendered by a person in the course of carrying on legal, medical, engineering or architectural profession or the profession of accountancy or technical consultancy or interior decoration or advertising or such other profession as is notified by the Board for the purposes of section 44AA or of this section;
(b) " fees for technical services" shall have the same meaning as in Explanation 2 to clause (vii) of sub- section (1) of section 9;
(c) where any sum referred to in sub- section (1) is credited to any account, whether called" Suspense account" or by any other name, in the books of account of the person liable to pay such sum, such crediting shall be deemed to be credit of such sum to the account of the payee and the provisions of this section shall apply accordingly.