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 8 in The Maharashtra State Tax on Professions, Trades, Callings and Employments Act, 1975

8. Payment of tax.

(1)The tax payable under this Act shall be paid in the prescribed manner.
(2)[ The amount of tax due from an enrolled person, as specified in his enrolment certificate, shall be paid for each year on or before the 31st March of the said year :Provided that, in respect of the person who is enrolled and the rate of tax at which he is liable to pay tax is revised, then such revised tax shall be paid on or before the 31st March of the year in which the rates are revised.] [Substituted by Maharashtra Act No. 16 of 2019, dated 9.7.2019.]
(3)[ The State Government may, by notification published in the Official Gazette, subject to such conditions and restrictions, as may be specified therein, provide a scheme for payment of tax, in advance, at the rate, which shall be lower than the rate applicable to an enrolled person under Schedule I.(3-A) The liability of such enrolled person, who has paid such amount in advance, as per the notification issued under sub-section (3) shall not be varied due to any increase or decrease in the rate of tax, as provided in Schedule I.] [Substituted by Maharashtra Act No. 26 of 2018, dated 31.3.2018.]
(4)[ (a) A registered employer furnishing returns as required by sub-section (1) of sections 6 shall first pay into the Government Treasury, the amount of tax due from him for the period covered by a return alongwith the amount of interest payable by him under section 9 of the Act in such manner and at such intervals as may be prescribed.
(b)The amount of tax assessed under section 7 or found due under section 14 or 15 in respect of any period less any sum already paid by the employer or person in respect of such period shall be paid by the employer or person liable therefor into the Government Treasury within fifteen days from the date of service of notice of demand issued by the Commissioner in respect thereof.
Provided that, the Commissioner may, in respect of any particular employer or person and for reasons to be recorded in writing, allow him to pay tax, penalty or interest, if any, by instalment, but such grant of instalment to pay tax shall be without prejudice to levy of penalty or interest or both.] [Sub-section (4) was inserted by Maharashtra 32 of 2006 (w.e.f. 20-6-2006).]