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] [Entire Act]

State of Gujarat - Section

Section 25 in The Gujarat Motor Vehicles Tax Act, 1958

25. Amendment of certain enactments.

- The enactments specified in the [Fifth Schedule] [Substituted for 'Thirteenth Schedule' by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)] are hereby amended to the extent, and in the manner, specified in the second column thereof.[First Schedule] [First Schedule was substituted by Gujarat 15 of 1986, section 2.](See Section 3)
      Maximum Annual rate of tax Rs.
[Types of Motors] [Substituted by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)]    
  [***] [The letter and words 'A. Motor vehicles fitted solely with pneumatic tyres' were deleted, by Gujarat 10 of 1998, section 11(1)(b) (w.e.f. 01-08-1998).]    
  [***] [Clause I and II were deleted by Gujarat 17 of 1987 section 14(a).]    
[III [Clause III was substituted by Gujarat 12 of 1997, section 2 (w.e.f. 01-04-1997).] Motor Vehicles (including tricycles) used forthe carriage of goods or machines-  
  [***] [Entries (a), (b) and (c) deleted by Gujarat 18 of 2001, dated 31st August 2001 (w.e.f. 01-09-2001)]    
  (d) [ [Item (d) substituted by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)] Vehicles, the gross vehicle weight of whichexceeds[7500 KG.] [Amended by Gujarat Act No. 5 of 2010.][registered before the 1-4-2017] [Added by Gujarat Act No. 12 of 2017, dated 31.3.2017.] Rs. 3000 plus Rs. 2000 for every 1000 KG orpart thereof in excess of ]
  (e) [ [Substituted by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)] Vehicles, the gross vehicle weight of whichdoes not exceed 3000 KG. brought in for use or kept for use inthe State for a temporary period. Rs. 6,000:]
Provided that where a tax on motor vehicles islevied by any local authority the maximum annual rates of taxunder this clause for motor vehicles registered for use solelywithin the limits of such local authority shall-
  (i) in cases where such motor vehicles are whollyor partially exempted by such local authority from the taxlevied by such local authority, be the rates specified in thisclause;  
  (ii) in any other case, be two-thirds of the ratesso specified.]  
  (ee) [ [Amended by Gujarat Act No. 5 of 2010. (w.e.f 01-04-2007)] (ee) vehicles, the gross vehicles weight of which exceeds 7500 KG. brought in for use or kept for use in the State for a temporary period.]  
[IV. [Clause IV was substituted by Gujarat 6 of 1999, section 7 (w.e.f. 01-04-1999).] Motor Vehicles (including tricycles) plying forhire and used for the carriage of passengers[other thandesignated omnibuses] [ Added by Gujarat 9 of 2002, dated 31st March 2002]][registered before the 1-4-2017 or brought for use or kept for use in the State for a temporary period] [Added by Gujarat Act No. 12 of 2017, dated 31.3.2017.]  
       
  (a) Vehicles licensed to carry more than six passengers. [Rs. 2000 plus Rs. 200] [Substituted for 'Rs. 1100 plus Rs. 100' by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)]for every passenger in addition tosix passengers which the vehicle is so licensed to carry:
  Provided that where a tax on motor vehicles is levied by anylocal authority the maximum annual rates of tax under this clausefor motor vehicles registered for use solely within the limits ofsuch local authority shall-  
    (i) in cases where such motor vehicles arc wholly or partiallyexempted by such local authority from the tax levied by suchlocal authority, be the rates specified in this clause;  
    (ii) in any other case, be two-thirds of the rates sospecified.  
  (b) Vehicles registered in any other State before or on or afterthe 1st April, 1999 and brought for use in the State for atemporary period.  
    (i) Vehicles licensed to carry in all not more than threepassengers. [Rs. 600] [Substituted for 'Rs. 400' by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)]
    (ii) Vehicles licensed to carry in all four passengers. [Rs. 1,300] [Substituted for 'Rs. 900' by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)]
    (iii) Vehicles licensed to carry more than four passengers butnot more than six passengers. The rate specified in (ii) above plus[Rs. 150] [Substituted for 'Rs. 100' by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)]for everypassengers in addition to four passengers which the vehicle islicensed to carry.]
[IVAA. [Clause IV-AA inserted by Gujarat 6 of 2002, dated 31s' March 2002 (w.e.f 01-04-2002)] Sleeper designated omnibuses-  
       
  (a) Sleeper designated omnibuses licensed to carrynot more than twenty passengers. [Rs. 20.000] [Substituted for 'Rs. 13,000' by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)]per passenger which the vehicle islicensed to carry
  (b) Sleeper designated omnibuses licensed to carrymore than twenty passengers. [Rs. 30,000] [Substituted for 'Rs. 18,000' by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)]per passenger which the vehicle islicensed to carry.]
[IV-AAA [Clause (1V-AAA) inserted by Gujarat 9 of 2002, dated 31st March 2002] Omnibuses which are used or kept for useexclusively as contract carriages (hereinafter in this clausereferred to as "the designated omnibuses"-  
  (a) (i) [ Ordinary designated omnibuses licensed tocarry not more than twelve passengers[registered before the 1-4-2017 or vehicles brought for use or kept for use in the State for a temporary period] [Substituted by Gujarat 16 of 2003, dated 31st March 2003 (w.e.f 01-04-2003)] [Rs. 3000] [Substituted for 'Rs. 1800' by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007]for every passenger which thevehicle is so licensed to carry.
    (ii) Ordinary designated omnibuses licensed tocarry more than twelve passengers but not more than twentypassengers. [Rs. 6000] [Substituted for 'Rs. 3600' by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)]for every passenger which thevehicle is so licensed to carry.]
    [[iii)] Ordinary designated omnibuses licensedto carry more than twenty passengers [Re-numbered by Gujarat 16 of 2003, dated 31st March 2003 (w.e.f 01-04-2003)] [15,000] [Substituted for 'Rs. 6,000' by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)]for every passenger which the vehicleis so licensed to carry.]
  (b) (i) [ Luxury or tourist designated omnibuses licensed to carry not more than twelve passengers.] [Substituted by Gujarat Act No. 12 of 2017, dated 31.3.2017.] [15000] [Substituted for 'Rs. 6,500' by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)]for every passenger which the vehicleis so licensed to carry.
    [(i-a) Luxury or tourist designated omnibuses licensed to carry more than twelve but not more than twenty passengers.] [Substituted by Gujarat Act No. 12 of 2017, dated 31.3.2017.]  
  (ii) Luxury or tourist designated omnibuses licensedto carry more than twenty passengers [15,000] [Substituted for 'Rs. 9000' by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)]for every passenger which the vehicleis so licensed to carry.]
[iv-a. [Clause IV-A was inserted by Gujarat 11 of 2000, section 3 (w.e.f. 01-04-2000).] Private Service Vehicles [Rs. 5000] [Substituted for 'Rs. 500' by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f. 01-04-2007)]for every person permitted to becarried.]
[***] [Clause (V) deleted by Gujarat 4 of 2007, dated 30th march 2007 (w.e.f. 01-04-2007)]      
VI. Motor vehicles other than those liable to taxunder the foregoing provisions of this Schedule,-  
    (i) owned by an individual, a local authority, apublic trust, a University or an educational or social welfareinstitution;  
    [* * * * * * * * * * * * * * * ** * * *] [Clauses (a), (b) and (c) were deleted by Gujarat 17 of 1987, section 14 (b).]  
  (d) Vehicles exceeding[2000 KG] [Substituted for '2250 KG' by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)]in weightunladen, in which the total number of seats (including that ofthe driver) and of the standing persons permitted to be carriedon accordance with the conditions of permit granted to the ownerof the vehicle does not exceed twenty, [3000] [Substituted for '1500' by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)]
  (e) Vehicles exceeding[2000 KG] [Substituted for '2250 KG' by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)]in weight,unladen, in which the total number of seats (including that ofthe driver) and of the standing persons permitted to be carriedin accordance with the conditions of permit granted to the ownerof vehicle exceeding twenty, [2000 plus Rs. 200/-] [Substituted for '1500 plus Rs. 20/-' by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)]for each such number inexcess of twenty.
  (f) [ [Entry (f) inserted by Gujarat 13 of 1995, section 5(2)] (i) [ tractors whether or not fitted with any equipments such as rigs,cranes, compressors or projectors exceeding 2000 KG in weight but notexceeding 7500 KG in weight, unladen registered before the 1-4-2017 orbrought for use or kept for use in the State for a temporary period.] [Substituted by Gujarat Act No. 12 of 2017, dated 31.3.2017.] [Rs. 3000 plus Rs. 1000 for every additional1000 KG or part thereof, in excess of 2000 KG] [Substituted by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)]
    (ii) [ (a) any motor vehicles exceeding 2000 KG in weight but not exceeding 7500 KG in weight, unladen which are not intended to carry any passengers, goods or other load and which are fitted with any equipment such as rigs, cranes, compressors or projectors and are used for any special services or purposes or any construction equipment vehicles or breakdown van used for towing disabled vehicles registered before the 1st April, 2017 or brought before in for use in the State for temporarily period;(b) any motor vehicles exceeding 7500 KG in weight unladen which are not intended to carry any passengers, goods or other load and which are fitted with any equipment such as rigs, cranes, compressors or projectors, and are used for any special services or purposes or any construction equipment vehicles or breakdown van used for towing disabled vehicles.] [Substituted by Gujarat Act No. 12 of 2017, dated 31.3.2017.]  
    (iii) owned by a person other than anindividual, a local authority, a public trust, a University or aneducational or social welfare institution. Twice the rates specified above.
VII. Additional tax payable in respect of motorvehicles used for drawing trailers-  
  (i) for each trailer when the trailer is used forthe carriage of goods. The rates specified in clause III in respect ofmotor vehicles used for the carriage of goods or materials.
  (ii) for each trailer when the trailer is used forthe carriage of passengers. The rates specified in clause IV in respect ofmotor vehicles plying for hire and used for the carriage ofpassengers.
    [* * * * * * *] [Item (iii) was deleted by Gujarat 10 of 1998, section 1l(1)(c) (w.e.f. 01-08-1998).]  
    Provided that two or more vehicles shall not bechargeable under this clause in respect of the same trailer.  
VIII. Motor vehicles falling under[***] [The words and figure 'clause I or' were deleted by Gujarat 17 of 1987, section 14(c)(i).]clause IV orclause VI and manufactured out of India and imported into Indiaafter the 31st March, 1957. Twice the rates specified in[***] [The words and figure 'clause I' were deleted by Gujarat 17 of 1987, section 14(c)(ii).]clause IVor, as the case may be, clause VI.
  [Explanation 1A- For the purposes of clauseIVAA "sleeper designated omnibus" means a contractcarriage constructed or adapted to provide berths for passengersto sleep thereon.] [Explanation 1A inserted by Gujarat 6 of 2002, dated 31st March 2002 (w.e.f 01-04-2002)]  
  [Explanation 1AA- For the purpose of clauseIV-AAA "Luxury designated omnibus" means any omnibushaving seating lay out of two and two or one and three or one andtwo or one and one on either side with a gang way of any width inbetween thought any one row of seats in such omnibus may consistof more than four seats.] [Explanation inserted by Gujarat 9 of 2002, dated 31st March 2002]s  
  [Explanation I AAA- For the purpose ofclauses IVAA and IV-AAA, where the sleeper designated omnibusconsists of both the berths and the seats, the total number ofpassengers licensed to carry by such omnibus shall be taken intoconsideration for the purpose of calculating the rate of taxunder this Schedule] [Explanation inserted by Gujarat 4 of 2007, dated 30lh March 2007 (w.e.f 01-04-2007)].  
  Explanation 1.-[For The Purpose Of Clause Vi] [These Words And Figures Were Substituted For The Words And Figures 'For The Purpose Of Clause I And Clause Vi', By Gujarat 17 Of 1987, Section 14(D).],  
  (1) "educational institution" shallmean such educational institution as is recognised by the StateGovernment by order notified in the Official Gazette, in thisbehalf;  
  (2) "local authority" shall mean anyMunicipal Corporation, Municipality, Cantonment Board orPanchayat constituted under any law for the time being in forcein the State of Gujarat;  
  (3) "public trust" shall mean a publictrust registered under the Bombay Public Trusts Act, 1950 (BombayXXIX of 1950) as in force in the State of Gujarat;  
  (4) "social welfare institution" shallmean any institution engaged in any activity conducive to thewelfare of the general public and recognised by the StateGovernment by order notified in the Official Gazette, for thepurposes of those clauses;  
  (5) "University" shall mean aUniversity established by or under any law for the time being inforce in the State of Gujarat.  
  Explanation II.-If a motor vehicle is jointlyowned by more persons than one, then notwithstanding anythingcontained[in the proviso to sub-section (1) of section 41 ofthe Motor Vehicles Act, 1988 (59 of 1988)] [These words, brackets and figures were substituted for the words, brackets and figures 'in the proviso to sub-section (1) of section 24 of the Motor Vehicles Act, 1939' by Gujarat 10 of 1991, section 8 (w.e.f. 01-04-1991).], such motor vehicleshall,[for the purpose of clause VI] [These words and figure were substituted for the words and figures 'for the purposes of clause I and clause VI' by Gujarat 17 of 1987, section 14(e).], be deemed to be owned bya person other than an individual.  
  [* *******] [Class B was deleted by Gujarat 10 of 1998, section 11(1)(d) (w.e.f. 01-08-1998).]  
  [* *******] [Class C was deleted by Gujarat 17 of 1987, section 14 (f).]  
  [*****] [Part II deleted by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)]  
[Second Schedule [Second Schedule and Third Schedule substituted by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)](See Section 3 and Sub-Section (1ab) of Section 4)]
      Maximum rate of lump sum tax Rs.
Part-I   Motor vehicles registered in the State ofGujarat on or after the[1st April, 2017] [Substituted by Gujarat Act No. 12 of 2017, dated 31.3.2017.]
  I Motor Vehicles (other than transport Vehicles)  
    (i) Motor Vehicles not exceeding 250 KG inweight unladen adapted and used for invalids 15 per cent of cost of the vehicle.
    (ii) Motor Vehicles including a trailer to carrypersonal effects or a camping trailer for private use, attachedto such motor vehicle owned by an individual, an educationalinstitution, a local authority, a public trust, a social welfareinstitution or a University:  
    Provided that two or more vehicles shall not bechargeable under this clause in respect of the same trailer.  
    (iii) Motor Cycles and tricycles (includingmotor-scooters and cycles with attachment for propelling the sameby mechanical power) owned by an individual, an educationalinstitution, a social welfare institution, a public trust, alocal authority or a University.  
    (iv) Tractors used solely for agriculturaloperations.  
    (v) [ Tractor used for other than agricultural purposes and whether or not fitted with any equipments such as rigs, cranes, compressor or projectors or any motor vehicles which are not intended to carry any passenger, goods or other load, and which are fitted with any equipments such as rigs, cranes, compressor, or projectors and uses for any special services or purposes or any construction equipment weight vehicles having unladen weight of which does not exceeds 7500 KG.] [Inserted by Gujarat Act No. 12 of 2017, dated 31.3.2017.]  
  II Motor vehicles plying for hire and used for thecarriage of passengers.  
    (i) Two wheelers vehicles licensed to carry notmore than two passengers.  
    (ii) Three wheelers vehicles ordinarily known asauto rickshaw, licensed to carry not more than six passengers.  
    (iii) Four wheelers vehicles licensed to carrynot more than six passengers.  
    (iv) [ Designated omnibus licensed to carry not more than twelvepassengers. [Added by Gujarat Act No. 12 of 2017, dated 31.3.2017.]  
    (v) Motor Vehicles other than designated omnibuses.]  
  [IIA. [Inserted by Gujarat Act No. 12 of 2017, dated 31.3.2017.] Private Service Vehicles.]  
  III Motor vehicles (including tricycles)used for thecarriage of goods or materials,-  
    Motor vehicles (including tricycles) used forthe carriage of goods or materials,[***] [Deleted 'the gross vehicle weight of which does not exceeds 7500 KG.' by Gujarat Act No. 12 of 2017, dated 31.3.2017.]  
    Provided that where a tax on motor vehicle islevied by any local authority, the maximum rate of tax under thisclause for motor vehicles registered for use solely within thelimits of such local authority shall-  
    (i) in cases where such motor vehicles arewholly or partially exempted by such local authority from the taxlevied by such local authority, be the rates specified in thisclause;  
    (ii) in any other case, be two-thirds of therates so specified.  
  IV Motor vehicles falling under clause I (exceptsub-clause (i)) and owned by a person other than an individual aneducational institution, a social welfare institution, a publictrust, a local authority or a University. Twice the rates specified in clause I
  V Motor vehicles falling under clause I, or clauseII and manufactured out of India and imported into India afterthe 31st March, 2007 Twice the rates specified in clause I or clauseII or, as the case may be, Clause IV
    Explanation I - For the purposes of calculatingthe rate of lump sum tax under this Schedule, if the sale invoiceof the vehicle, or as the case may be, the Bill of Entry is notproduced for any reason, then, the cost of vehicle shall becalculated as follows, namely:-  
    (1) (i) In case of model of such vehicle isbeing manufactured, the cost of vehicle certified by a localdealer or manufacturer of such vehicle;  
    (ii) In case the manufacture of such model hasceased, the prevailing market price of such vehicle certified bythe Taxation Authority.  
    (2) If the cost of vehicle could not becalculated as per clause (1), the prevailing cost of similarvehicle determined by the Commissioner of Transport, closest inengine capacity and unladen weight of the vehicle in respect ofwhich a tax is to be levied and collected.  
    Explanation II- "educational institution"shall mean such educational institution as is recognized by theState Government by order, notified in the Official Gazette, inthis behalf;  
    Explanation III - "social welfareinstitution" shall mean any institution engaged in anyactivity conducive to the welfare of the general public andrecognized by the State Government by order notified in theOfficial Gazette, for the purposes of this Schedule;  
    Explanation IV - "public trust" shallmean a public trust registered under the Bombay Public TrustsAct, 1950 as in force in the State of Gujarat.  
    Explanation V - "local authority"shall mean any Municipal Corporation, Municipality, CantonmentBoard or Panchayat constituted under any law for the time beingin force in the State of Gujarat.  
    Explanation VI - "University" shallmean a university established by or under any law for the timebeing in force in the State of Gujarat.  
    Explanation VII - If a motor vehicle is jointlyowned by more persons than one, then notwithstanding anythingcontained in the proviso to sub-section (1) of section 14 of theMotor Vehicles Act, 1988, such motor vehicle shall, be deemed tobe owned by a person other than an individual.  
    [Explanation VIII - For the purpose of calculating the lump sum tax under this Schedule, in case of articulated vehicles and combination of tractor-trailer, the sale price shall be the sum total of sale price of tractor and sale price of trailer or, as the casemay be, the semi-trailer.] [Added by Gujarat Act No. 12 of 2017, dated 31.3.2017.]  
Part II   Motor Vehicles registered in any other Stateand brought in for use or kept for use in the State of Gujarat onor after the 1st April, 2007.
    Motor Vehicles specified in Part I of thisSchedule Maximum 100 per cent of the tax
    Explanation - For the purposes of this Schedule,the expression "tax" means the tax leviable under thePart I.  
Third Schedule(See Section 3 and Sub-Section (1aa) of Section 4)
      Maximum rate of lump sum tax Rs.
Part I.   [Motor Vehicles registered before 1st April, 2017] [[Substituted 'Motor vehicles registered in the State ofGujarat on or after the 1st April, 2007 which are transportvehicles' by Gujarat Act No. 12 of 2017, dated 31.3.2017.]] Maximum rate of lump sum tax 15 per cent of thecost of vehicle
  I [Designated omnibuses licensed to carry not more than twelve passengers.] [Substituted by Gujarat Act No. 12 of 2017, dated 31.3.2017.] Maximum rate of lump sum tax 15 per cent of thecost of vehicle
  [IA [Added by Gujarat Act No. 12 of 2017, dated 31.3.2017.] Motor Vehicles including tricycles plying for hire or reward and used for the carriage of passengers other than designated omnibuses.  
  IB Private Service Vehicles.]  
  II Motor vehicles used for the carriage of goods ormaterial the gross vehicle weight of which exceeds 3000 KG, butdoes not exceed 7500 KG.  
  [III [Substituted by Gujarat Act No. 12 of 2017, dated 31.3.2017.] Motor Vehicles used for carriage of goods or material the gross vehicle weight of which exceeds 7500 KG.]  
  [IV [Deleted by Gujarat Act No. 12 of 2017, dated 31.3.2017.] ***]  
  [V [Added by Gujarat Act No. 12 of 2017, dated 31.3.2017.] tractor whether or not fitted with any equipments such as rigs, cranes, compressors or projectors or any Motor Vehicles which are not intended to carry any passenger, goods or other load, and which are fitted any equipment such as rigs, cranes, compressors or projectors, and are used for any special services or proposes or any construction equipment vehicles having unladen weight more than 2000 KG. but not more than 7500 KG.]  
Part II   Transport Vehicles registered in the State ofGujarat and the registered owner or person having possession orcontrol of such vehicle opts for the lump sum tax.
    Motor Vehicles specified in Part I of thisSchedule 100 per cent of the tax
Part III   Transport vehicles registered in any otherState and brought in for use or kept for use on or after the 1stApril, 2007
    Motor vehicle specified in Part I of thisSchedule 100 per cent of the tax
    Explanation- For the purposes of thisSchedule, the expression "tax" means the tax leviableunder the Part I.  
[***] [Fourth, Fifth, Sixth, Seventh, Eighth, Ninth, Tenth and Eleventh Schedules deleted by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)]
[Fourth Schedule] [Renumbered from Twelfth Schedule to Fourth Schedule by Gujarat 4 of 2007, dated 30th March 2007 (w.e.f 01-04-2007)](See Section 11(2)(C))
Name of local body Amount to be paid
[* ***** * *] [Entries relating to Maharashtra State were deleted by the Gujarat Adaptation of Laws (State and Concurrent Subjects) Order, 1960.] Rs.
Himatnagar Municipality 379
Idar Municipality 61
Santrampur Municipality 938
[* ***** * *] [Entries relating to Maharashtra St ate were deleted by the Gujarat Adaptation of Laws (State and Concurrent Subjects) Order, 1960.]  
Gandevi Municipality 705
Billimoria Municipality 300
Navsari Municipality 5,576
Unjha Municipality 275
Mehsana Municipality 145
Baroda Municipality 4,363
Dabhoi Municipality 121
Dehgam Municipality 200
[* * * * * * * *] [Entries relating to Maharashtra State were deleted by the Gujarat Adaptation of Laws (State and Concurrent Subjects) Order, 1960.]  
[Fifth Schedule] [Renumbered from Thirteenth Schedule to Fifth Schedule by Gujarat 4 of 2007, dated 30,h March 2007 (w.e.f 01-04-2007)](See Section 25)
    Enactments   Extent of amendment
1888 III. The Bombay Municipal Corporations Act. 1. To section 139, the following proviso shall beadded, namely:-"Provided that no tax shall be levied onmotor vehicles save as provided in section 20 of the Bombay MotorVehicles Tax Act, 1958 (Bombay LXV of 1958).".
      2. To section 80, the following proviso shall beadded, namely.-"Provided that no tax shall be levied onmotor vehicles save as provided in section 20 of the Bombay MotorVehicles Tax Act, 1958 (Bombay LXV of 1958).".
1949 LIX. The Bombay Provincial Municipal CorporationsAct. 1. In section 127. -
      (a) in sub-section (2), in clause (e), the words andfigures "other than motor vehicles or trailers, save asprovided in section 14 of the Bombay Motor Vehicles Tax Act, 1935(Bombay XXXIV of 1935)" shall be deleted.
      (b) after sub-section (2), the following sub-sectionshall be inserted, namely:-
        "(2A) Notwithstanding anything contained insubsection (2), no tax or toll shall be levied on motor vehiclessave as provided in section 20 of the Bombay Motor Vehicles TaxAct, 1958 (Bombay LXV of 1958).".
      2. In section 142, in sub-section (1), after thewords "draught or burden in the case of animals" thefollowing proviso shall be inserted, namely:-"Providedthat no tax shall be levied on motor vehicles save as provided insection 20 of the Bombay Motor Vehicles Tax Act, 1958 (Bombay LXVof 1958).".
1950 II The City of Nagpur Corporation Act, 1948   In section 114, to sub-section (2), thefollowing proviso shall be added at the end, namely:-"Providedthat no tax or toll shall be levied on motor vehicles save asprovided in section 20 of the Bombay Motor Vehicles Tax Act, 1958(Bombay LXV of 1958).".
    [* * * * * * * * * ] [Entries relating to the Hyderabad Municipal Corporation Act, 1955 (Hyd. Act II of 1956) occurring in columns 1 and 2 were deleted by Bombay 63 of 1959, section 3, Second Schedule.]    
1923 VI The Bombay Local Boards Act.   In section 99, in clause (b), for the brackets,words and figures "(other than a toll on vehicles, animalsor persons save as provided in section 14 of the Bombay MotorVehicles Tax Act, 1935 (Bombay XXXIV of 1935)), the brackets,words and figures "(not being a toll on vehicles, animals orpersons, or a tax on motor vehicles, save as provided in section20 of the Bombay Motor Vehicles Tax Act, 1958 (Bombay LXV of1958))" shall be substituted.
1923 VI The Bombay Local Boards Act (as applied to theKutch area of the State of Bombay under Part C States (Law) Act,1950 (XXX of 1950)).   In section 99, in clause (b), for the bracketsand words "(other than a toll on vehicles, animals orpersons)", the brackets, words and figures "(not beinga toll on vehicles, animals or persons or a tax on motorvehicles, save as provided in section 20 of the Bombay MotorVehicles Tax Act, 1958 (Bombay LXV of 1958))" shall besubstituted.
1956 I The Hyderabad District Boards Act, 1955.   [* * * * * * *] [Not printed]
1948 XXX-VIII The Central Provinces and Berar Local GovernmentAct.   [* * * * * * * *] [Not printed]
1956 XXV The Saurashtra District Panchayat Act.   In section 64, in clause (b), for the brackets,words and figures "(other than a toll on vehicles, animals,or persons save as provided in section 74 of the SaurashtraVehicles Tax Ordinance, 1948 (Sau. Ord. XLIX of 1948))", thebrackets, words and figures "(other than a toll on vehicles,animals or persons, or a tax on motor vehicles, save as providedin section 20 of the Bombay Motor Vehicles Tax Act, 1958 (BombayLXV of 1958))" shall be substituted.
1925 XVIII The Bombay Municipal Boroughs Act.   In section 73, in sub-section (1)-
      (a) in clause (iii), the brackets, words and figures"(other than motor vehicles or trailers save as provided insection 14 of the Bombay Motor Vehicles Tax Act, 1935 (BombayXXXIV of 1935))" shall be deleted;
      (b) in clause (xiv), the brackets, words and figures"(not being a toll on motor vehicles and trailers save asprovided by section 14 of the Bombay Motor Vehicles Tax Act, 1935(Bombay XXXIV of 1935))" shall be deleted;
      (c) after clause (xiv), the following proviso shallbe inserted, namely:-
        "Provided that no tax or toll shall belevied on motor vehicles save as provided in section 20 of theBombay Motor Vehicles Tax Act, 1958 (Bombay LXV of 1958)";
      (d) for the words "Provided that", thewords "Provided further that" shall be substituted.
1925 XVIII The Bombay Municipal Boroughs Act (as adaptedand applied to the Saurashtra area of the State of Bombay).   In section 73, in sub-section (1),-
      (a) in clause (iii), the words and figures "otherthan motor vehicles or trailers save as provided in section 13 ofthe Saurashtra Motor Vehicles Tax Ordinance, 1948 (Sau. Ord. XLIXof 1948)" shall be deleted;
      (b) in clause (xiv), the words and figures "notbeing a toll on motor vehicles and trailers save as provided bysection 13 of the Saurashtra Motor Vehicles Tax Ordinance, 1948(Sau. Ord. XLIX of 1948)" shall be deleted;
      (c) after clause (xiv), the following proviso shallbe inserted, namely:-"Provided that no tax or toll shallbe levied on motor vehicles save as provided in section 20 of theBombay Motor Vehicles Tax Act, 1958 (Bombay LXV of 1958).";
      (d) for the words "Provided that", thewords "Provided further that" shall be substituted.
1925 XVIII The Bombay Municipal Boroughs Act (as applied tothe Kutch area of the States of Bombay under the Part C State(Laws) Act, 1950 (XXX of 1950).   In section 73, in sub-section (1),-
      (a) in clause (iii), the brackets, words and figures"other than motor vehicles or trailers save as provided insection 14 of the Bombay Motor Vehicles Tax Act, 1958 (BombayXXXIV of 1935) shall be deleted;
      (b) after clause (xiv), the following proviso shallbe inserted, namely:-"Provided that no tax or toll shallbe levied on motor vehicles save as provided in section 20 of theBombay Motor Vehicles Tax Act, 1958 (Bombay LXV of 1958).";
      (c) for the words "Provided that", thewords "Provided further that" shall be substituted.
1901 III The Bombay District Municipal Act.   In section 59, in sub-section (1),-
      (a) in clause (iii), the brackets, words and figures"other than motor vehicles or trailers save as provided insection 14 of the Bombay Motor Vehicles Tax Act, 1935 (BombayXXXIV of 1935) shall be deleted;
      (b) in clause (xi), the brackets, words and figures"not being a toll on motor vehicles and trailers, save asprovided by section 14 of the Bombay Motors Vehicles Tax Act,1935 (Bombay XXXIV of 1935)" shall be deleted;
      (c) after clause (xi), the following proviso shallbe inserted, namely:-"Provided that no tax or toll shallbe levied on motor vehicles save as provided in section 20 of theBombay Motor Vehicles Tax Act, 1958 (Bombay LXV of 1958).".
      (d) for the words "Provided that", thewords "Provided further that" shall be substituted.
1901 III The Bombay District Municipal Act as applied tothe Saurashtra area of the State of Bombay.   In section 59, in sub-section (1),-
      (a) in clause (iii), for the words and figures"other than motor vehicles or trailers save as provided insection 13 of the Saurashtra Motor Vehicles Tax Ordinance, 1948(Sau. Ord. XLIX of 1948)" shall be deleted;
      (b) in clause (xi), the brackets, words and figures"(not being a toll on motor vehicles and trailers save asprovided by section 13 of the Saurashtra Motor Vehicles TaxOrdinance, 1948 (Sau. Ord. XLIX of 1948)" shall be deleted;
      (c) after clause (xi), the following proviso shallbe inserted, namely:-"Provided that no tax or toll shallbe levied on motor vehicles save as provided in section 20 of theBombay Motor Vehicles Tax Act, 1958 (Bombay LXV of 1958).".
      (d) for the words "Provided that", thewords "Provided further that" shall be substituted.
1956 XVIII The Hyderabad District Municipalities Act.   [* * * * * * ] [Not printed]
      (a) In section 105, to sub-scction (1), thefollowing proviso shall be added, namely:-"Provided thatno tax shall be levied on motor vehicles save as provided insection 20 of the Bombay Motor Vehicles Tax Act, 1958 (Bombay LXVof 1958).".
      (b) In section 107, to sub-section (1), thefollowing proviso shall be added, namely:-"Providedfurther that no toll shall be levied on motor vehicles save asprovided in section 20 of the Bombay Motor Vehicles Tax Act, 1958(Bombay LXV of 1958).".
1922 II The Central Provinces and Berar MunicipalitiesAct.   [* * * * * * * ] [Not printed]
1933 VI The Bombay Village Panchayats Act.   In section 89 to sub-section (2), in clause(vii), for the brackets, words and figures "(not being atoll on motor vehicles or trailers, save as provided by section14 of the Bombay Motor Vehicles Tax Act, 1935 (Bombay XXXIV of1935))", the brackets, words and figures "(not being atax or toll on motor vehicles, save as provided in section 20 ofthe Bombay Motor Vehicles Tax Act, 1958 (Bombay LXV of 1958)"shall be substituted.
1933 VI The Bombay Village Panchayats Act, 1933, asapplied to the Kutch area of the State of Bombay.   In section 89, for the brackets, words andfigures "(not being a toll in motor vehicles or trailers,save as provided by section 14 of the Bombay Motor Vehicles TaxAct, 1935 (Bombay XXXIV of 1935))", the brackets, words andfigures "(not being a tax or toll on motor vehicles, save asprovided in section 20 of the Bombay Motor Vehicles Tax Act, 1958(Bombay LXV of 1958))" shall be substituted.
1956 XVII The Hyderabad Gram Panchayats Act.   [* * * * * * * * * ] [Not printed]
1947 I The Central Provinces and Berar Panchayats Act,1946   [* * * * * * * * * ] [Not printed]
1949 LVII The Saurashtra Gram Panchayat Ordinance.   In section 41, to sub-section (1), the followingproviso shall be added, namely:-- "Provided that no taxor toll shall be imposed on motor vehicles save as provided insection 20 of the Bombay Motor Vehicles Tax Act, 1958 (Bombay LXVof 1958).".
[Sub-sections (1A), (IB), (1C), (ID), (IE) and (IF) were inserted by Gujarat 9 of 1994, section 3(2) (w.r.e.f. 01-04-1994).]