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 20] [Entire Act]

State of Maharashtra - Subsection

Section 20(2) in The Maharashtra Motor Vehicles Tax Act, 1958

(2)Notwithstanding anything contained in any law the time being in force, but subject to the provisions of [sub-sections (1), (1-A), (1-B), (1-C) and (1-D)] [These words, brackets, figures and letters were substituted for the word, brackets and figure 'sub­section (1)' by Maharashtra 13 of 1987, Section 2(c).] and this sub-section, no local authority shall, after the commencement of this Act impose or increase any taxes on motor vehicles:Provided that -
(a)any taxes, other than tolls, on motor vehicles which immediately before the commencement of this Act were being lawfully levied by any local authority, may continue to be levied and collected until provision to the contrary is made by the State Legislature by law;
(b)nothing in this sub-section shall affect the power of any local authority to impose, increase or recover in respect of motor vehicles a tax falling under entry 52 in List II in the Seventh Schedule to the Constitution.