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 1] [Entire Act]

State of Haryana - Section

Section 25 in Haryana Tax on Entry of Goods Into Local Areas Act, 2008

25. Utilization of the proceeds of the levy.

(1)The proceeds of the levy under this Act shall be appropriated to the Fund to be notified by the Government and shall be utilized exclusively for the development or facilitating the trade, commerce and industry in the State which shall include the following:-
(a)construction, development and maintenance of roads and bridges for linking the market and industrial areas;
(b)construction, development and maintenance of roads linking the markets and industrial areas to railway stations, wherever possible ;
(c)construction, development and maintenance of railway over-bridges ;
(d)providing finance, aids, grants and subsidies to financial, industrial and commercial units;
(e)creating infrastructure for supply of electricity and water to industries and other commercial complexes;
(f)creating development and maintenance of other infrastructure for the furtherance of trade, commerce and industry in general;
(g)providing finance, aids, grants and subsidies for creating, developing and maintaining pollution free environment in the concerned areas;
(h)any other purpose connected with the development of trade, commerce and industry or for facilities relating thereto which the State Government may specify by notification;
(i)providing finance, aids, grants and subsidies to local bodies and government agencies for the purposes specified in clauses (a),(c), (d),(e) and (f).
(2)The tax levied and collected under this Act shall be credited to the Haryana Trade Development Fund and shall exclusively be used for facilitating trade, commerce and industry. The amount so realised shall not be used for the purposes other than those specified in sub-section (1).
(3)The State Government shall, by notification specify the manner of deposit of tax under appropriate Heads of Accounts and the manner in which the proceeds of the levy shall be utilized exclusively for the development of trade and commerce in the State.