[Cites 0, Cited by 0]
[Entire Act]
Union of India - Section
Section 425 in The Income Tax Act, 2025
425. Interest for deferment of advance tax.
| Sl. No. | Due date of Instalment | Advance tax due on returned income | Amount of Shortfall of advance tax being advance tax due as per column C, as reduced by advance tax already paid on or before the date specified in column B | Interest payable on Shortfall as specified in column D |
| A | B | C | D | E |
| 1. | 15th day of June. | 15% of the tax due on returned income. | Shortfall till 15th day of June. | 3% |
| 2. | 15th day of September. | 45% of the tax due on returned income. | Shortfall till 15th day of September. | 3% |
| 3. | 15th day of December. | 75% of the tax due on returned income. | Shortfall till 15th day of December. | 3% |
| 4. | 15th day of March. | 100% of the tax due on returned income. | Shortfall till 15th day of March. | 1% |