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] [Section 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(p) in The Maharashtra Tax on Luxuries Act, 1987

(p)[ "turnover of receipts"- [Clause (p) was substituted by Maharashtra 16 of 1995, Section 54 (7).]
(i)in the case of a hotelier means the aggregate of the amounts of valuable consideration received or receivable by a hotelier or by his agent in respect of the luxuries provided in a hotel during a given period; and