[Cites 0, Cited by 0]
[Entire Act]
Union of India - Section
Section 394 in The Income Tax Act, 2025
394. Collection of tax at source.
| Sl. No. | Nature of receipt | Person | Rate of Tax Collected at Source |
| A | B | C | D |
| 1. | Sale of alcoholic liquor for human consumption. | Seller. | 1% |
| 2. | Sale of tendu leaves. | Seller. | 5% |
| 3. | Sale of timber whether obtained under a forest lease or otherwise; or any other forest produce (not being timber or tendu leaves) obtained under a forest lease. | Seller. | 2% |
| 4. | Sale of scrap. | Seller. | 1% |
| 5. | Sale of minerals, being coal or lignite or iron ore. | Seller. | 1% |
| 6. | Sale consideration exceeding ten lakh rupees in case of—(a) motor vehicle; or(b) any other goods, as may be notified by the Central Government. | Seller. | 1% |
| 7. | Remittance under the Liberalised Remittance Scheme of an amount or aggregate of the amounts exceeding ten lakh rupees— | Authorised dealer. | (a) 5% for purposes of education or medical treatment;(b) 20% for purposes other than education or medical treatment. |
| 8. | Sale of "overseas tour programme package" including expenses for travel or hotel stay or boarding or lodging or any such similar or related expenditure. | Seller. | (a) 5% of amount or aggregate of amounts up to ten lakh rupees;(b) 20% of amount or aggregate of amounts exceeding ten lakh rupees. |
| 9. | Use of parking lot or toll plaza or mine or quarry for the purpose of business, excluding mining and quarrying of mineral oil (including petroleum and natural gas). | Licensor or Lessor. | 2% |