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 5] [Entire Act]

State of West Bengal - Subsection

Section 5(2) in Calcutta Thika Tenancy (Acquisition and Regulation) Rules, 1982

(2)The annual net income derived from the holding shall, subject to the provisions of sub-section (3) of section 6, be determined in the following manner :
(a)the gross income derived from the holding shall first be determined;
(b)upon the determination of the gross income, apart from the deduction from the gross income under sub-section (2) of section 8 of charges on account of management and collection at the rate of twenty per centum of the gross income, there shall be deducted from the gross income revenue and other dues, if any, payable to the State Government and dues, if any, on account of income-tax or other taxes;
(c)the balance, if any, after the deductions as aforesaid, shall be the annual net income for the purpose of annuity under sub section (2) of section 8.