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 8] [Entire Act]

State of Maharashtra - Subsection

Section 8(2) in The Maharashtra Education and Employment Guarantee (CESS) Act, 1962

(2)In any other case, the tax shall be leviable primarily as follows, that is to say-
(a)if the land or building is let, upon the lessor;
(b)if the land or building is sub-let, upon the superior lessor;
(c)if the land or building is unlet, upon the person in whom the right to let vests.