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 12 in The Gujarat Tax on Entry of Specified Goods Into Local Areas Act, 2001

12. Exemptions.

(1)No tax shall be levied and collected in respect of motor vehicles mentioned as serial number 1 in the Schedule if such motor vehicles are registered in any other State or Union Territory of India under the Motor Vehicles Act, 1988 (59 of 1988) for a period exceeding fifteen months before their entry into a local area of the State.
(2)Subject to such conditions as it may impose, the State Government may, if it is necessary so to do in public interest, by notification in the Official Gazette, exempt any class of importers from payment of the whole or any part of the tax payable under this Act.