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 6] [Entire Act]

State of Andhra Pradesh - Section

Section 3 in Andhra Pradesh Tax on Luxuries Act, 1987

3. Levy and collection of tax.

- [1) Subject to the provisions of the Act, there shall be levied and collected from every person residing in a hotel or a corporate hospital where the rate of charge in respect of any luxury Provided in a hotel to him is Rs. 300/- or more per day per person , a tax at the rate of 5% per centum of such rate and from every person residing in a corporate hospital where the rate of charge in respect of any luxury provided in a corporate hospital to him is Rs. 500/- or more per day, a tax at the rate of ten per centum of such rate.] [Substituted by Act No. 28 of 1996, w.e.f. 1.8.96.]"Subject to the provisions of this Act tax shall be levied and collected form every person residing in a hotel where the rate of change in respect of any luxury provided n the hotel.Provided that, where the charges are levied otherwise than on daily basis or per person, then, the charges for determining the tax liability under this section, shall be computed as for a day and per person based on the period of occupation of the residence for which the charges are made and the number of persons actually occupying or permitted to occupy according to the rules of [custom of the hotel or corporate hospital.] [Substituted 'Custom of the hotel' by Act No 28 of 1996, w.e.f.1.8.96.]
(2)The tax levied under this section shall be payable by the proprietor within such period and in such manner as may be prescribed.
(3)In computing the amount of tax payable under the section, any fraction of a rupee arrived at shall be rounded off to the next higher rupee.
(4)Where any proprietor fails or neglects to pay the tax within the time prescribed, such amount of tax shall be recoverable with interest calculated at the rate of two rupees for every one hundred rupees or-part thereof for each month or part thereof from the date specified, for its payment.