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 1] [Entire Act]

State of Andhra Pradesh - Section

Section 5 in Andhra Pradesh Tax on Luxuries Act, 1987

5. Mode of collections of tax.

(1)Where no separate charges for luxury provided in a hotel and for food or drink or telephone calls specified, but a consolidated payment is required to be made both for luxury provided in a hotel and for food or drink, or telephone calls, then, the assessing authority may from time to time, after giving the proprietor an opportunity of being heard, fix separate rate of charges for such luxury and for food or drink or telephone calls for the purpose of calculating the tax under this Act.
(1A)[ Where no separate charges for luxury provided in a corporate hospital and for the medical services rendered are specified, but a consolidated payment is required to be made both for luxury provided and for the medical services rendered, the assessing authority may from time to time, after giving the proprietor an opportunity of being heard, fix a separate rate of charges for such luxury and for the medical services for the purpose of calculating tax under this Act.] [Added by Act No. 28 of 1996, w.e.f. 1.8.96.]
(2)Where, in addition to the charges for [luxury provided in a hotel or a corporate hospital] [Substituted by Act No.28 of 1996, w.e.f. 1.8.96.] service charges are levied and appropriated by the proprietor and not paid to the staff over and above the wages or salaries, then such charges shall be deemed to be part of the charges for [luxury provided in a hotel or a corporate hospital] [Substituted by Act No. 28 of 1996, w.e.f. 1.8.96.]
(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.]
(4)Where luxury [provided in a hotel or in a corporate hospital] [Substituted by Act No.28 of 1996, w.e.f. 1.8.96.] for a specified number of persons is shared by more than the number specified, then in addition to the tax paid for the luxury provided to such specified number of persons, there shall also be levied and collected separately, the tax in respect of the charges made for the additional number of persons accommodated.
(5)Where any proprietor fails or neglects to collect that tax payable under this Act, the tax shall be paid by the proprietor as if the tax was collected by the proprietor from the person to whom the luxury was provided and who was accordingly liable to pay the same.