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 5] [Entire Act]

State of Madhya Pradesh - Section

Section 172 in The M.P. Municipal Corporation Act, 1956

172. Extension of taxation limits by agreement.

(1)When the Corporation, with the sanction of the Government has agreed with a Government Authority or the committee of an adjoining Municipality [a Notified Area Committee constituted under the Municipal Law] [Substituted by M.P. Act No. 13 of 1961.] that in consideration of the payment of the lump-sum or otherwise, the same limits for cess on imports or any toll or tax shall be established for the contracting parties, the Corporation may fix limits by bye-laws so as to include so much of the area controlled by the said contracting parties as it may deem necessary, and shall have the powers of collecting such loll or cess on imports on animals or articles brought written such limits, and the provisions of this Act for the assessment and collection of such tax or toll or cess on imports shall apply in the same way as if the said limits were wholly comprised in the jurisdiction of the Corporation.
(2)The total of the proceeds of such taxes or tolls made in the joint area of the Corporation and Committee or Municipality or Notified Area and the cost thereby incurred shall be apportioned between the Municipal Fund and the fund subject to the control of the cantonment authority [or the Municipal authority] [Substituted by M.P. Act No. 13 of 1961.] in such proportion as shall have been determined by the agreement.