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 5] [Entire Act]

State of Andhra Pradesh - Subsection

Section 5(3) in Andhra Pradesh Tax on Luxuries Act, 1987

(3)Where luxury [provided in a hotel or a corporate hospital to any person not being an employee of the hotel or the corporate hospital] [Substituted by Act No.28 of 1996 w.e.f.1.8.96.] is not charged at all, or is charged at a concessional rate, then the tax on such luxury shall be levied and collected as if full charges for such luxury were paid to the [proprietor of the hotel or the corporate hospital.] [Substituted by Act No. 28 of 1996, w.e.f. 1.8.96.]