State of West Bengal - Act
The West Bengal Entertainment-Cum-Amusement Tax Act, 1982
WEST BENGAL
India
India
The West Bengal Entertainment-Cum-Amusement Tax Act, 1982
Act 6 of 1982
- Published on 28 September 1982
- Commenced on 28 September 1982
- [This is the version of this document from 28 September 1982.]
- [Note: The original publication document is not available and this content could not be verified.]
1. Short title, extent and commencement. -
2. Definitions. -
In this Act, unless there is anything repugnant in the subject or context,-3. Taxing authorities. -
4. Levy and collection of tax. -
[(1)Subject to the other provisions elsewhere contained in this Act, there shall be levied and collected on and from every holder of a] [Section 4 renumbered as sub-section (1) of that section by W.B. Act 1 of 1986.] [television set or sets or every holder of a video cassette recorder set or sets or every holder of a video cassette player set or sets, as the case may be, a luxury-cum-entertainment and amusement tax at the rate of,-] [Words, brackets and letters substituted by W.B. Act 15 of 1983.](a)rupees fifty for each year for every black and white television set,(b)rupees one hundred for each year for every colour television set, and(c)rupees [(two hundred and fifty) for each year for every video cassette recorder set or for every video cassette player set, [Words substituted by W.B. Act 5 of 1985.]held or possessed by him;]Provided that if the holder of a [television set or sets or a video cassette recorder set or sets or a video cassette player set or sets, as the case may be,] [Words substituted by W.B. Act 15 of 1983.] becomes liable to pay the tax after the 30th day of June during a year, he shall be liable to pay during that year one-half of the amount of tax as specified above:[Provided further that the rate of tax for the year 1983 for every colour television set shall, subject to the first proviso, be rupees fifty and for the said year for every video cassette recorder set or every video cassette player set shall be rupees five hundred :] [Provisos added by W.B. Act 15 of 1983.][Provided also that where a holder of a video cassette recorder set or a video cassette player set, as the case may be, proves to the satisfaction of the prescribed authority that tax under this section has been levied and collected for a video cassette recorder set or a video cassette player set, as the case may be, for a year, no tax under this section shall be levied upon such holder for that year :] [Provisos added by W.B. Act 15 of 1983.][Provided also that where a holder of a video cassette recorder set proves to the satisfaction of the prescribed authority that he owns or possesses a video cassette player set as a part of such recorder set, no tax for such player set shall be payable by him] [Provisos added by W.B. Act 15 of 1983.].4A. [ Levy and collection of tax for exhibition] [Section 4A first inserted by W.B. Act 15 of 1983, then renumbered as sub-section (1) of that section by W.B. Act 5 of 1985.]. - [(1) Subject to the provisions of sub-section (2) and other provisions elsewhere contained in this Act. there shall be levied on, and collected from, a holder of a video cassette recorder set or sets or a holder of a video cassette player set or sets a tax, in addition to the tax referred to in section 4, where such holder makes any public performance or exhibition of film through a video cassette recorder set or a video cassette player set against payments made or to be made by persons admitted to witness such performance or exhibition at the rates specified below:-] [Sub-section (1) first substituted by W.B. Act 5 of 1985. Then that sub-section faced some changes by W.B. Acts 1 of 1986, 6 of 1987, 8 of 1990 and 1 of 1992. Finally, the present sub-section (1) substituted by W.B. Act 16 of 1994.]
(a)if the place of any performance or exhibition is within the area of Calcutta as described in Schedule 1 to the Calcutta Municipal Corporation Act, 1980,-| (i) in the case where the number of seats does notexceed 100 | Rs. 900 per week, | |
| (ii) in the case where the number of seats exceeds100 but does not exceed 200 | Rs. 1,200 per week, | |
| (iii) in the case where the number of seats exceeds200 | Rs. 1,500 per week; |
| (i) in the case where the number of seats does not exceed 100 | Rs. 600 per week, | |
| (ii) in the case where the number of seats exceeds 100 butdoes not exceed 200 | Rs. 900 per week, | |
| (iii) in the case where the number of seats exceeds 200 | Rs. 1,250 per week, | |
| (c) if the place of any performance or exhibition is within anarea other than the area referred to in clause (a) or clause (b) | | Rs. 600 per week; |