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 4A] [Entire Act]

State of Chattisgarh - Subsection

Section 4A(1) in The Chhattisgarh Sthaniya Kshetra Me Mal Ke Pravesh Par Kar Adhiniyam, 1976

(1)The State Government may, by notification, specify the local area or areas and [the goods] [Substituted by Act No. 36 of 1997 (w.e.f. 1-10-1997).] which arc used or consumed in such local area or areas mainly for the manufacture of other goods [or as packing materials] [Inserted by C.G. Act No. 17 of 2001 (w.e.f. 4-9-2001).] and may direct that, [as from the date specified in the notification and in such manner as may be prescribed] [Substituted by C.G. Act No. 24 of 1978 (w.e.f. 1-10-1978).], the entry tax payable by a dealer under this Act shall be charged on his taxable quantum relating to such goods at a rate not exceeding [ fifty] [Inserted by C.G. Act No. 17 of 2001 (w.e.f. 4-9-2001).] per centum as may be specified in such notification notwithstanding anything to the contrary contained in Section 4.