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 Bihar - Section

Section 40 in The Bihar Entertainments Tax Rules, 1984

40. Fees.

- The following fees shall be payable, namely :-
(i) On memo of appeal or revision against an order of assessmentof tax or penalty or both against order under section 9A. One per cent of the amount in dispute subject to a minimum ofRs. 2 and maximum of Rs. 100.
(ii) On memo of appeal or revision against any other orders. Rs. five.
(iii) Application for grant of a duplicate of registration underrule 5. Rs. six.
(iv) Upon any other miscellaneous petition or petitions for reliefincluding the following namely:-  
(a) Application for registration of each place of entertainment. Rs. five.
(b) Application for amendment of certificate of registration. Rs. two.
(c) Application for permission to pay tax according to section3(5) or section 3(5) (a). Rs. five.
(d) Application for extension of time limit for payment of taxassessed or the penalty imposed. Rs. five.
(e) Application for extension of time limit fixed for payment ofcomposition money under section 17. Rs. five.
(f) Application for adjournment in a proceeding before anyInspecting Officer or prescribed authority. Rs. two.
(g) Miscellaneous petition for relief. Rs. two.
Provided that no fee shall be payable in respect of any application or petition filed by or on behalf of the State Government.