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 200] [Entire Act]

State of Gujarat - Subsection

Section 200(3) in The Gujarat Panchayats Act, 1993

(3)Rules made under sub-section (1) may, inter alia provide,-
(a)for the assignment and payment of a part of the proceeds of pilgrim tax levied by village panchayat to a district panchayat or taluka panchayat to such extent and in such circumstances and on such conditions as may be prescribed;
(b)for lump sum payment of tax on vehicles or animals by persons liable to pay such tax.