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 West Bengal - Section

Section 3 in The West Bengal Additional Tax and One-Time Tax on Motor Vehicles (Amendment) Act, 2008

3. Amendment of section 9A.

- In section 9A of the principal Act, -
(1)in the marginal note, for the words "Owner of motor cycle", the words "Owner of motor cycle other than battery operated motor cycle" shall be substituted;
(2)in sub-section (1),-
(a)for the words "owner of any motor cycle", the words "owner of any motor cycle other than battery operated motor cycle," shall be substituted;
(b)for the words "the motorcycle", the words "such motorcycle" shall be substituted;
(3)in sub-section (2), for the words "in respect of a motor cycle", the words "in respect of a motor cycle other than battery operated motor cycle" shall be substituted;
(4)in sub-section (4),-
(a)for the words "the owner of a motor cycle", the words "the owner of a motor cycle other than battery operated motor cycle," shall be substituted;
(b)for the words "the motor cycle", occurring in two places, the words "such motor cycle" shall be substituted.