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 Maharashtra - Section

Section 5 in The Maharashtra Motor Vehicles (Taxation of Passengers) Act, 1958

5. Tax to be paid every month [to Tax Officer.] [These words were substituted for the words 'into Government treasury' by Maharashtra 5 of 1988, Section 2(d).]

- The tax payable during any month in accordance with the returns submitted under section 4 shall be paid [to the Tax Officer] [These words were substituted for the words 'Into Government treasury' by Maharashtra 5 of 1988, Section 2(a).] by the operator [* * *] [These words and the receipt evidencing such payment forwarded to Tax Officer' were deleted by Maharashtra 5 of 1988, Section 2(b).] on or before such date or dates of the month immediately succeeding as may be prescribed in the case of fleet-owners and other operators:[Provided that the tax payable by the operator of a stage carriage which is registered, or in respect of which a permit is issued, by any Transport Authority other than the Transport Authority in the State of Maharashtra plying such carriage as a contract carriage in the State of Maharashtra, shall be paid by him to the nearest Tax Officer while entering such contract carriage in the State of Maharashtra and such operator shall also file with the Tax Officer the return in respect of such tax in the form prescribed for daily return, and if the journey by such contract carriage terminates in the State of Maharashtra and thereafter the same contract carriage commences further of return journey with passengers, the tax payable in respect thereof shall be paid to the Tax Officer of the nearest area from where the journey so commences or if such journey commences on a public holiday, to any other Tax Officer, before such contract carriage leaves the State and such operator shall also file with such Tax Officer the return as aforesaid in respect of such tax.] [This proviso was added by Maharashtra 5 of 1988, Section 2(c).]