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 Haryana - Subsection

Section 5(1) in Haryana Tax on Entry of Goods Into Local Areas Act, 2008

(1)Notwithstanding anything contained in section 3, there shall be levied and collected a tax on the entry of a motor vehicle into a local area for use or sale therein:Provided that such motor vehicle is liable for registration or assignment of a new registration mark in the State under the Motor Vehicle Act:Provided further that no tax shall be levied and collected in respect of a motor vehicle which was registered in any Union Territory or any other State under the Motor Vehicles Act, for a period of fifteen months or more before the date on which it is registered in the State under that Act.