Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

NCT Delhi - Section

Section 51 in The Delhi Co-Operative Societies Act, 2003

51. Exemption from certain taxes, fees and duties.

(1)The Government may, by notification in the Official Gazette, remit in respect of any class of co-operative societies -
(a)the stamp duty chargeable under any law for the time being in force in respect of any instrument executed by or on behalf of a co-operative society or by an officer or member thereof and relating to the business of such co-operative society or any class of such instruments or in respect of any award or order made under this Act, in cases, where, but for such remission the cooperative society, officer or member, as the case may be, would be liable to pay such stamp duty; and
(b)any fee payable under any law for the time being in force relating to the registration of documents or court fees.
(2)The Government may, by notification in the official Gazette, remit in respect of any class of co-operative societies -
(a)land revenue;
(b)taxes on agricultural income; and
(c)taxes on professions, trades, callings and employments.
Provided that the aforesaid exemption shall not include exemption in respect of Central sales taxes or Central taxes or duties or levies.