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 93] [Entire Act]

State of Jharkhand - Subsection

Section 93(1) in Jharkhand Panchayat Raj Act, 2001

(1)Taxation by a Gram Panchayat-
(i)Subject to the rules as made in this behalf and the assessed rate, a Gram Panchayat may impose annual tax in the following way -
(a)Tax on occupant of a holding;
(b)Tax on business, trades, professions and employments being carried on or situated within local limits of its jurisdiction, on such business, trades, professions and employments;
(ii)Subject to the maximum rate as assessed by the Government, a Gram Panchayat may realise the following fees and rates, namely -
(a)Fees on registration of such vehicles which are not registered under any Act for the time being in force;
(b)Fees on management of sanitation - means in places of pilgrimage, hats and fairs lying within its jurisdiction as ascertained by the Government, by notification;
(c)Water-rate at the places within its jurisdiction where supply of water for drinking, irrigation and other purposes is arranged for by a Gram Panchayat;
(d)Lighting fees at the places and public streets within its jurisdiction where provision for lighting is made by a Gram Panchayat; and
(e)Sanitation tax at the places where provision for sanitation of private latrines, urinals and cesspits within its jurisdiction is made by a Gram Panchayat;
(iii)A Gram Panchayat may impose other taxes as may be specified by the State Government;
(iv)The State Government may withdraw any taxation right transferred to a Gram Panchayat.