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 3] [Entire Act]

NCT Delhi - Subsection

Section 3(1) in Delhi Motor Vehicles Taxation Act, 1962

(1)Subject to the other provisions of this Act on and from the commencement of the [Delhi Motor Vehicles Taxation (Amendment) Act 2004] there shall be levied and collected on:-
(a)all motor vehicles described in column (1) of Part A of Schedule I and used or kept for use in Delhi, a tax at the rate specified in the corresponding entry in column (2) of the said Part;
(b)all motor vehicles described in column (1) of Part B of Schedule I and used or kept for use in Delhi,
(i)on their first registration in Delhi, a one time tax at the amount specified in the corresponding entry in column (2) of the said Part;
(ii)[ the same having been earlier registered in Delhi or in any other State, then having regard to the month of there first registration in Delhi or, as the case may be, in that other State, a one time tax which shall be equal to the amount specified in column (2) of Part B of Schedule I, minus the proportionate amount at one-tenth of the tax so calculated of each completed year from the month of first registration of motor vehicle;] [Substituted vide The Delhi Motor Vehicles Taxation (Amendment) Act, 2004.]
Provided that where such motor vehicles are more than ten years old from the date of their first registration, the owner's thereof shall apply to the taxation authority for an endorsement therein to the effect that the motor vehicles are more than ten years old and there use or keeping for use in Delhi do not attract any tax.[Provided further that the Government by notification in the Official Gazette change from time to time the description of motor vehicles in column (1) of Part B of Schedule I.] [Inserted vide The Delhi Motor Vehicles Taxation (Amendment) Act, 2004.]