[Cites 0, Cited by 0]
[Section 10]
[Entire Act]
State of West Bengal - Subsection
Section 10(2) in The West Bengal Additional Tax and One-Time Tax On Motor Vehicles (Amendment) Act, 2012
| Sl. No. | Description of motor vehicle | Engine capacity | Rate of lifetime tax | Rate of onetime tax |
| (1) | (2) | (3) | (4) | (5) |
| 1. | Motor cars and omnibuses (with seats upto 14 and notregistered as transport vehicle) for first time of registration | (a) Upto 900 cc | 10% of the value of the vehicleor Rs. 40,000/-, whichever is higher;Note.—A rebate of Rs. 10,000/- on life-time tax,shall be allowed to non-AC vehicle having engine capacity up to800 cc. | 5.5% of the value of the vehicleor Rs. 17,000/-, whichever is higher;Note.—A rebate of Rs. 3000/- on one-time tax,shall be allowed to non-AC vehicle having engine capacity up to800 cc. |
| (b) More than 900 cc but within 1490 cc | 10% of the value of the vehicle or Rs. 55,000/-, whichever ishigher; | 5.5% of the value of the vehicle or Rs. 25,000/-, | ||
| (c) More than 1490 cc but within 2000 cc | 10% of the value of the vehicle or Rs. 80,000/-whichever ishigher; | 5.5% of the value of the vehicle or Rs. 35,000/- whichever ishigher; | ||
| (d) More than 2000 cc | 10% of the value of the vehicle or Rs. 1,00,000/-, whicheveris higher; | 5.5% of the value of the vehicle or Rs. 45,000/-, whicheveris higher. |