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 Maharashtra - Section

Section 27 in The Maharashtra Tax on Luxuries Act, 1987

27. Prohibition against collection of tax in certain cases.

(1)No person shall collect any sum by way of tax in respect of his business to the extent that he is not liable to pay it under the Act.
(2)No person, who is not registered [hotelier or tobacconist and liable to pay tax in respect of his business shall collect any sum by way of tax from any other person and no registered hotelier or tobacconist] [These words were substituted for the word 'hotelier and liable to pay tax in respect of the luxury provided in any hotel, shall collect any sum by way of tax from any other person and no registered hotelier,' by Maharashtra 16 of 1995, Section 61.] shall collect any amount by way of tax in excess of the amount of the tax payable by him under the provisions of this Act:Provided that, this sub-section shall not apply where a person is required to collect such amount of the tax separately in order to comply with the conditions and restrictions imposed on him under the provisions of any law for the time being in force.