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 7] [Entire Act]

State of Rajasthan - Section

Section 107 in Rajasthan Municipalities Act, 2009

107. Exemption from taxation.

(1)None of the taxes specified in Sections 102 and 103 shall be leviable by a Municipality in respect of any property belonging to or vested in it.
(2)None of the taxes specified in clause (a) of sub-Section (1) of Section 102 and clauses (i) and (ii) of sub-Section (1) of Section 103 shall be leviable in respect of any lands, buildings, vehicles, conveyance and boats belonging to or vested in the Central Government or the State Government:Provided that, so long as any such tax continues to be levied by the Municipality on like properties of other persons, nothing in this sub-Section shall prevent the Municipality from levying that tax to which, immediately before the 26th day of January, 1950, any lands, buildings, vehicles, conveyances and boats of the Central Government were liable or treated as liable:Provided further that any land, building, vehicle, conveyance or boat belonging to or vested in the State Government shall be so exempted from payment of any such tax, if the same is used or intended to be used solely for public purposes and not for purposes of profit.
(3)The tax specified in clause (a) of sub-Section (1) of Section 102 shall not be leviable in respect of lands and buildings used solely as places of public worship and duly recognized as such by the Municipality.
(4)The State Government may, if in its opinion reasonable ground exists for doing so, grant and define by general or specific order published in the Official Gazette such exemptions from payment of a tax leviable under this Act as it may consider necessary.