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] [Section 4] [Entire Act]

State of Odisha - Subsection

Section 4(1) in The Orissa Rural Infrastructure and Socio-Economic Development Act, 2004

(1)The tax payable under Subsection 2 of Section 3 in respect of mineral bearing land shall be paid by the person who holds such land to an authority, not below the rank of a Mining Officer or Deputy Director of Mines in charge of a mining circle, as the State Government may, by notification, specify (hereinafter referred to as the notified authority), in such manner, at such interval and by such date or dates as may be prescribed.Provided that where any person holds mineral bearing lands for more than one mineral, the tax shall be paid by him in such manner as may be determined by rules made under this Act.Every holder of a mineral bearing land shall be liable to pay, by way of penalty in default of payment of tax payable by him under Sub-section (1) for any period by the prescribed date, an amount not exceeding three times of the tax so payable by him for that period:Provided that the notified authority shall give the holder of mineral bearing land a reasonable opportunity of being heard before imposition of such penalty.