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 2] [Entire Act]

State of Maharashtra - Section

Section 6 in The Maharashtra Motor Vehicles Tax Act, 1958

6. Tax to be paid along with declaration.

(1)Subject to the provisions of this section, every registered owner, or person who has possession or control, of a motor vehicle used or kept for use in the State shall fill up, sign and deliver, in the manner provided in sub-section (4), declaration, and shall along with such declaration, pay to the Taxation Authority the Tax which he appears by such declaration to be liable to pay in respect of such vehicle.
(2)Subject to the provisions of this section, when a motor vehicle used or kept for use in the State, is altered or is proposed to be used in such manner as to render the registered owner, or person who has possession or control, of such vehicle liable to the payment of an additional tax under section 7, such owner or person shall fill up, sign and deliver in the manner provided in sub-section (4) an additional declaration and shall, along with such additional declaration (accompanied by [* * *] [The tax token and' were deleted by Maharashtra 37 of 1972, Section 7(1).] the certificate of taxation in respect of such motor vehicle), pay to the Taxation Authority the additional tax payable under that section, which he appears by such additional declaration to be liable to pay in respect of such vehicle.
(3)Such owner, or person shall, at the time of making payment of tax under sub-section (1), or of the additional tax under sub-section (2), produce before the Taxation Authority a valid certificate of insurance, in respect to the vehicle, which complies with the requirements of a [Chapter XI of the Motor Vehicles Act, 1988] [These words and figures were substituted for the words and figures 'Chapter VIII of the Motor Vehicles Act, 1939' by Maharashtra 16 of 1995, Section 8.]
(4)The declaration under sub-section (1), and an additional declaration under sub-section (2), shall be in the prescribed form, containing the prescribed particulars. and [shall (together with the certificate of taxation) be delivered] [These words and brackets were substituted for the words 'shall be delivered' by Maharashtra 43 of 1969, Section 3(a).] after being duly filled up and signed, within the prescribed time. The additional declaration shall indicate clearly also the nature of the alteration made in the motor vehicle, or as the case may be, the altered use to which the vehicle is proposed to be put.
(5)[ On receipt of an additional declaration together with the certificate of taxation in respect of any altered motor vehicle, the Taxation Authority may, for the purpose of ascertaining the changed rate or tax, require the vehicle to be inspected by such authority as he may specify in this behalf. On the basis of the report of inspection received by him the Taxation Authority may assess the changed rate of tax payable in respect of such altered vehicle.
(6)On receipt of the additional tax the Taxation Authority shall [issue a receipt in respect of the additional tax] [These sub-sections were substituted for sub-section (5) by Maharashtra 43 of 1969, Section 3(b).], and shall suitably amend the certificate of taxation under his signature and date.]