Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 138A] [Entire Act] State of Tamilnadu - Subsection Section 138A(f) in Chennai City Municipal Corporation Act, 1919 (f)"tax" means the tax on profession, trade, calling and employment levied under this Chapter.