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 2] [Entire Act]

State of Gujarat - Section

Section 29 in The Gujarat Finance Act, 1932

29. Rules.

(1)The [State] [This words was substituted for the words 'Ahmedabad' by Bombay 9 of 1946, section 8(ii), read with Bombay 23 of 1948, section 8.] Government may make rules for carrying out the purposes of this Part.
(2)Without prejudice to the generality of the foregoing provision such rules shall provide for the following matters:-
(a)the manner in which the Urban Immovable Property tax shall be [* * *] [The words 'levied and' were deleted by Bombay I of 1940, section 9, read with Bombay 23 of 1948, section 2.] collected in any municipal area in which no property tax is levied;
(b)the amount of rebate to which a municipality or other authority would be entitled under section 25 for the cost of collection of the Urban Immovable Property tax;
(c)the time at and the manner in which the amount of the Urban Immovable Property tax collected shall be paid to the [State] [The word 'State' was substituted for the word 'Provincial' by the Adaptation of Laws and Order, 1950.] Government;
(d)the portion of the Urban Immovable Property tax which shall be refunded or remitted, and the manner in which, and the conditions subject to which, such remission or refund shall be granted;
(e)such other matters which in the opinion of the [State] [The word 'State' was substituted for the word 'Provincial' by the Adaptation of Laws and Order, 1950.] Government are required to be prescribed by rules.
(3)The rules made under this section shall be subject to the conditions of previous publication.