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 59] [Entire Act]

State of Gujarat - Section

Section 127 in The Gujarat Provincial Municipal Corporations Act, 1949

127. Taxes to be imposed under this Act.

(1)For the purposes of this Act, the Corporation shall impose the following taxes, namely:-
(a)[ Property taxes either under section 129 or [under section 141AA] [Clause (a) was substituted by Gujarat 3 of 1994, Section 4.]
(b)a tax on vehicles, boats and animals.
[Provided that in the case of a local area constituted to be a City under sub-section (2) of section 3, until the expiry of a period of two years from the appointed day or of such further period not exceeding two years as the State Government at the request of the Corporation for such City may, by notification in the Official Gazette, specify, the provisions of this section shall have effect as if there had been substituted for the words "the Corporation shall impose" the words "the Corporation may impose".] [This proviso was and was deemed always to have been added by Gujarat 5 of 1967, Section 2.]
(1A)[ Notwithstanding anything contained in the proviso to sub-section (1), in the case of the Municipal Corporation of the City of Rajkot, for a period of two years commencing on the 19th November, 1975. the provisions of sub-section (1) shall have effect, and shall be deemed to have had effect, as if with effect on and from the 19th November, 1975 there had been substituted for the words "the corporation shall impose" the words "the Corporation may impose" in the said sub-section (1).] [Sub-section (1A) was inserted by Gujarat 1 of 1979, Section 13 (w.r.e.f. 26-09-1978).]
(2)In addition to the taxes specified in sub-section (1) the Corporation may for the purposes of this Act and subject to the provisions thereof impose any of the following taxes, namely:-[***] [Clause (a) deleted by The Bombay Provincial Municipal Corporation (Gujarat Second Amendment) Act, 2007 (2 of 2007). Prior to its deletion it was read as '(a) Octroi on goods other than motor spirit as defined in the Bombay Sales of Motor Spirit Taxation Act, 1958] (Bombay LXVI of 1958);]
(b)[ Subject to and in accordance with the provisions of the Gujarat State Tax on Professions, Trades, Callings and Employments Act, 1976 (President's Act No. 11 of 1976) and the rules made thereunder, a tax on professions, trades, callings and employments;] [Added by The Gujarat State Tax on Professions, Trades, Callings and Employments (Amendment) Act, 2008 (10 of 2008).]
(c)a tax on dogs,
(d)a theatre tax
(e)a toll on animals and vehicles [***] [The words and figures 'other than motor vehicles or trailers, save as provided in section 14 of the Bombay Motor Vehicles Tax Act, 1935' were deleted by Bombay 65 of 1958, Section 25, Third Schedule] entering the City;
[[(f) any other tax [not being] [Clause (f) of sub-section (2) of section 127 stood unmodified by the Bombay Adaptation of Laws (State and Concurrent Subjects) Order, 1956.] [***] [The words 'a tax on professions, trades, callings and employments or' deleted by The Gujarat State Tax on Professions, Trades, Callings and Employments (Amendment) Act, 2008 (10 of 2008).] [a tax on payments for admission to any entertainment] [These words were inserted by Gujarat 16 of 1977, Schedule Sr. No. 1.] [or octroi] [These words were inserted by The Bombay Provincial Municipal Corporations (Gujarat Second Amendment) Act, 2007 (Guj 22 of 2007), section 3(ii).] which the [State] [This word was substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Legislature has power under the [Constitution] [This word was substituted for the portion 'Government' of India Act, 1935', by the Adaptation of Laws Order, 1950.] to impose in the [State] [This word was substituted for the word 'Province' by the Adaptation of Laws Order, 1950.]].
(2A)[ Notwithstanding anything contained in sub-section (1) or sub-section (2), no tax or toll shall be levied on motor vehicles save as provided in section 20 of the Bombay Motor Vehicles Act, 1958 (Bombay LXV of 1958).]
(3)The municipal taxes shall be assessed and levied in accordance with the provisions of this Act and the rules.[(4) Nothing in this section shall authorise the imposition of any tax which the [State] [Sub-section (4) of section 127 stood unmodified by the Bombay Adaptation of Laws (State and Concurrent Subjects) Order, 1956.] Legislature has no power to impose in the [State] [This word was substituted for the word 'Province' by the Adaptation of Laws Order, 1950.] under the [Constitution] [This word was substituted for the portion 'Government' of India Act, 1935, by the Adaptation of Laws Order, 1950.]].