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 7] [Entire Act]

State of Gujarat - Subsection

Section 7(1) in The Gujarat Entertainments Tax Act, 1977

(1)Save as otherwise provided by this Act, where a tax under section 3 or section 4 [or section 6 or section 6A] [These words figures and letter were inserted by Gujarat 13 of 1993, Section 5.] is leviable, in respect of admission of a person to an entertainment, no person other than a person who has to perform any duty in connection with such entertainment shall be admitted to any entertainment, except,-
(a)with a ticket, or complimentary ticket, as the case may be, issued in such manner and subject to such conditions as may be prescribed;
(b)in special cases, with the approval of the State Government through a barrier which, or by means of mechanical contrivance which, automatically registers the number of persons admitted.