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]

State of Odisha - Section

Section 15 in The Orissa Luxury Tax Rules, 1995

15. Payment of tax and interest.

(1)Every stockist who is required to furnish return under rule 13 shall pay the full amount of Luxury Tax payable by him according to such return before furnishing such return.
(2)Every stockist liable to pay interest under Sub-section (1) of Section 8 in respect of any period -
(a)Where he has furnished return for such period, shall pay sue1-interest at the time of making payment of tax payable in respect of such period.
(b)Where he has not furnished return for such period, shall pay such interest, for such period by the date specified in the notice for making payment of assessed luxury tax for such period.
(3)Every stockist liable to pay interest under Sub-section (2) of Section 8 in respect of any period shall pay such interest by the date specified in the notice referred to in Sub-rule (4) of rule 18 for making payment of assessed luxury tax due for such period.