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 Kerala - Section

Section 7 in Kerala Tax on Paper Lotteries Act, 2005

7. Registration of Promoters.

(1)Every promoter selling lottery tickets shall get himself registered under this Act in such manner and on payment of such fees and security within such period as may be prescribed:Provided that a person ordinarily selling lottery tickets in retail shall not be liable to get himself registered.
(2)The registration may be renewed from year to year on payment of the prescribed fees and security, until it is cancelled;
(3)Unless the registration is cancelled or renewed at the expiry of the period of registration, the security may be refunded or released to the promoter after adjusting any or all amount due from him, under this Act;