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] [Entire Act]

State of Odisha - Section

Section 192 in The Orissa Municipal Corporation Act, 2003

192. Power to levy taxes.

(1)The Corporation shall have, for the purposes of this Act, the power to levy the following taxes namely
(a)property tax on lands and buildings;
(b)tax on deficit in parking spaces in any non-residential building;
(c)water tax;
(d)fire tax;
(e)tax on advertisements, other than advertisements published in news papers;
(f)surcharge on entertainment tax;
(g)surcharge on electricity consumption within the Corporation area;
(h)tax on congregations;
(i)toll -
(i)on roads, bridges and ferries, and
(iii)on heavy trucks which shall be heavy goods vehicles, and buses, which shall be heavy passenger motor vehicles, within the meaning of the Motor Vehicles Act, 1988 plying on a public street.
(2)Subject to the prior approval of the Government, the Corporation may, for raising revenue for discharging its duties, and performing its functions, under this Act, levy any other tax which the State Legislature has the power to levy under the Constitution of India.
(3)The levy, assessment and collection of taxes mentioned in Subsection (1) shall be in accordance with the provisions of this Act and the rules and the regulations made there under.