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 Madhya Pradesh - Section

Section 5 in The M.P. Motoryan Karadhan Rules, 1991

5. [ Filing of declaration. [Substituted by Notification No. F. 16-5-92-VIII, dated 11-10-1992.]

(1)The declaration required to be filed under sub-section (1) of Section 8 of the Act shall be-
(i)in Form-A' for a vehicle other than a transport vehicle.
(ii)in Form-'B' for a transport vehicle other than a vehicle covered by service of stage carriages permit;
(iii)in Form-'B-1' for a transport vehicle covered by service of stage carriages permit; and
(iv)in Form-'C' by a manufacturer or dealer in motor vehicles;
and shall contain particulars stated therein.
(2)The declaration referred lo in sub-rule (1) shall be filed-
(i)if the lax is payable for the life time of a vehicle, on or before the last date fixed or the payment of life time lax;
(ii)if the tax is payable for a quarter not later than Fifteen days alter the commencement of the quarter;
(iii)if the tax is payable for a month not later than ten days after the commencement of the month;
(iv)if the tax is payable for a period less than a quarter or a month, on or before the date on which the tax becomes due :
Provided that the first declaration in respect of a motor vehicle due for registration in the state shall be filed on or before the date on which its registration becomes due :Provided further that the first declaration in respect of a motor vehicle brought into the state for assignment of new registration mark, change of residence or pace of business or transfer of ownership under Section 47, 49 or 50 of the Motor Vehicles Act, 1988 respectively shall be filed at the time of its entry in the State :Provided also that the first declaration in respect of a motor vehicle paying tax at the monthly rate shall be filed within ten days from the date of coming into force of the Madhya Pradesh Motoryan Karadhan (Sanshodhan) Adhyadesh, 1992.
(3)The declaration together with crossed bank draft, paid up treasury challan marked "Original" or cash receipt evidencing the payment of tax shall be delivered to the Taxation Authority either in person by the owner or through his representative duly authorised in this behalf.
(4)If the Owner of a motor vehicle wishes to change the place for obtaining the token, he shall file a declaration in duplicate in Form-'D' before the Taxation Authority where he is regularly paying tax.
(5)On receipt of declaration in Form-D the Taxation Authority, if it is satisfied that no lax, penally or interest is due from the owner make necessary endorsements in the certificate of registration and the 'Demand and Recovery Register' and forward the second copy of the declaration to the other Taxation Authority.]