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 15] [Entire Act]

State of Kerala - Section

Section 2 in Kerala Motor Vehicles Taxation Act, 1976

2. Definitions.

- In this Act, unless the context otherwise requires,-
(a)[ "cubic capacity" in respect of any motor vehicle mentioned in items 1 and 2 of the Schedule means cubic capacity recorded in the Certificate of Registration, and in case where cubic capacity is not recorded in the certificate of Registration, the cubic capacity as determined by the registering authority taking into consideration the cubic capacity of a similar type of vehicle;] [Inserted by Act 10 of 1997.]
(aa)[] [Renumbered by Act 10 of 1997.] "fleet owner" means a person, an institution or the Government, who or which is the registered owner of more than one hundred and fifty transport vehicles used or kept for use in the State;
(b)"laden weight", in respect of any motor vehicle, means the registered laden weight recorded in the certificate of registration and, in cases where the vehicle is not registered or the laden weight is not recorded in the certificate of registration, the laden weight determined by the registering authority in such manner as it may deem fit;
(c)"local authority" includes a cantonment authority within the meaning of the Cantonments Act, 1924 (Central Act 2 of 1924);
(d)"prescribed" means prescribed by rules made under this Act:
(e)"registered owner" means the person in whose name a motor vehicle is registered or deemed to be registered under the Motor Vehicles Act, 1939 (Central Act 4 of 1939);
(f)"Regional Transport Officer" means any officer appointed by the Government to perform the functions of a Regional Transport Officer under this Act;
(g)"State" means the State of Kerala;
(h)"tax" means the tax leviable under this Act;
(i)"Taxation Officer" means the Regional Transport Officer or such other officer as may be appointed by the Government to exercise the powers and perform the functions of a Taxation Officer under this Act;
(j)"Tax licence" means a licence issued under sub-section (3) of section 4 and includes a duplicate tax licence issued in place of the original licence;
(k)"Transport Commissioner" means the officer appointed by the Government to perform the functions of the Transport Commissioner under this Act;
(l)"Year " means the financial year; and "quarter" means the first, second, third or fourth three months of an year;
(m)words and expressions used but not defined in this Act shall have the meanings respectively assigned to them in the Motor Vehicles Act, 1939 (Central Act 4 of 1939) or the rules made thereunder.