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 3] [Entire Act]

State of Tamilnadu - Section

Section 14 in Tamil Nadu Entertainments Tax Act, 1939

14. [ Penalties. [Section 14 and sections 14-A and 14-B were substituted for the original section 14 by section 5 of the Tamil Nadu Entertainments Tax (Amendment) Act 1966 (Tamil Nadu Act 20 of 1966). Clause (b) and the words 'and shall in addition, be liable to pay any tax which should have been paid ' occurring at the end in the original section 14 were omitted by section 12 of the Tamil Nadu Entertainments Tax (Amendment) Act, 1958 (Tamil Nadu Act V of 1958).]

(1)
(a)The proprietor of any entertainment or any person employed by him in any place of entertainment who admits any person to any place of entertainment in contravention of the provisions of section 6, or
(b)the proprietor of any entertainment who -
(i)fraudulently evades the payment of any tax due under this Act, or
(ii)contravenes any of the provisions of this Act,[or]
(c)[***] [Omitted by section 13(1) of the Tamil Nadu Entertainments Tax (Amendment) Act, 2004 (Tamil Nadu Act 38 of 2004), which shall come into force on 4th October 2004. This clause was previously added by section 12(ii) of the Tamil Nadu Entertainments Act (Amendment) Act, 1982 (Tamil Nadu Act 25 of 1982) and the expression 'or' was inserted by section 8(1) of the Tamil Nadu Entertainments Tax (Amendment) Act, 1998 (Tamil Nadu Act 32 of 1998).]
(d)[ The proprietor of an entertainment or any person employed by him who collects any amount as price of admission in excess of the amount prescribed by the licensing authority under the provisions of the Tamil Nadu Cinemas (Regulation) Act, 1955 (Tamil Nadu Act IX of 1955) and the rules made thereunder,] [Added by section 8(2) of the Tamil Nadu Entertainments Tax (Amendment) Act, 1998 (Tamil Nadu Act 32 of 1998).]
[shall, on conviction by a Magistrate, -
(i)in respect of each such offence falling under clause (a) or sub-clause (ii) of clause (b) [***] or clause (d), be liable to a fine which may extend to one thousand rupees;
(ii)in respect of an offence falling under sub-clause (i) of clause (b), be punished with imprisonment of either description for a term which may extend to one year and with fine].
[(1-A) Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (Central Act 2 of 1974), an offence falling under sub-clause (i) of clause (b) of sub-section (1) shall be cognizable.] [Inserted by section 2(6)(b) of the Tamil Nadu Entertainments Act and Local Authorities Finance (Amendment) Act, 1978 (Tamil Nadu Act 5 of 1978).][(l-B) No Court shall take cognizance of an offence falling under sub-clause (1) of clause (b) of sub-section (1), except upon complaint, in writing, made by any officer not below the rank of [Commercial Tax Officer] [Inserted by section 2(6)(b) of the Tamil Nadu Entertainments Act and Local Authorities Finance (Amendment) Act, 1978 (Tamil Nadu Act 5 of 1978).] and authorised in this behalf by the State Government by general or special order.] [Substituted by the Tamil Nadu Entertainments Tax (Amendment) Act, 1998 (Tamil Nadu Act 32 of 1998), as amended by section 3 of the Tamil Nadu Entertainments Act (Amendment) Act, 1998 (Tamil Nadu Act 46 of 1998).]
(2)Where any person is found without a ticket or pass in any place of entertainment, the proprietor of the entertainment or the person employed by him shall be deemed to have admitted such person in contravention of the provisions of section 6 unless the proprietor or the person employed by him proves that the person found without a ticket or pass had entered such place without the knowledge or connivance of the proprietor or the person employed by him.