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 45] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 45(4) in Arunachal Pradesh Panchayat Raj Act, 1997

(4)Subject to such rules, restrictions and conditions as maybe made in this behalf, a Gram Panchayat may with the prior approval of the Government levy-
(a)on all transfers of immovable property situated within the local limits of the Gram Panchayat, a duty in the shape of an additional stamp duty at such rate as may be prescribed the amount of the consideration for the sale, the value of the property in the case of a gift, the amount secured by the mortgage, the value of the property of the greater value in the case of exchange, or the value of rent for the first ten years in the case of a lease, as set forth in the instrument; and
(b)a duty in the shape of an additional stamp duty at such rate as may be prescribed on all payments for admission to any entertainment.