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 Uttar Pradesh - Section

Section 24C in The U.P. Entertainments and Betting Tax Rules, 1981

24C. [ Payment of tax. [Substituted by Notification No. 397/XI-Ka-Ni-6-2000-XXR(2)-99 TC, dated 24.10.2000 (w.e.f. 24.102000).]

(1)The proprietor of a cinema making compounded payment of tax shall prepare and submit a return in Form 'T to the Commissioner or any other officer authorised by him in this behalf, on every Monday showing full particulars of cinematograph shows and amount of tax payable for the preceding week. While submitting such return the proprietor shall also submit the original pages of gatekeeper's diaries prepared for each class to the Commissioner or other officer authorised by him in this behalf. The amount of extra charges realised by such proprietor under the Act shall be calculated either on the basis of such gatekeeper's diaries or in the manner provided for calculation of gross collection capacity and compounded tax under these rules whichever is higher :Provided that where Monday is a public holiday under the Negotiable Instruments Act, 1881, Form 'T' and gatekeeper's diaries shall be submitted on next working day.
(2)
(a)The proprietor of a cinema making compounded payment of tax shall deposit the amount of weekly tax on the basis of the shows declared to be held in a week in advance in the State Bank of India conducting Government business or treasury, as the case may be, on the first day of each week beginning from Monday:
Provided that where Monday is a public holiday under the Negotiable Instruments Act, 1881, the tax shall be deposited on the next working day :Provided further that where the payment is made by cheque it shall invariably be drawn on a local State Bank of India conducting Government business, and same shall be handed over to the State Bank of India conducting Government business on the first day of week beginning from Monday.
(b)The proprietor of a cinema making compounded payment of tax and required to make the payment of extra charge realised by him, in accordance with the provision of sub-section (2) of Section 3-B, shall deposit the amount of such extra charge in the State Bank of India conducting Government business or treasury, as the case may be, within three days from the last day of each week:
Provided that where the third day is a public holiday under the Negotiable Instruments Act, 1881, the tax shall be deposited on the next working day:Provided further that where the payment is made by cheque it shall invariably be drawn on a local State Bank of India conducting Government business, and same shall be handed over to the branch of State Bank of India conducting Government business within two days from the end of the period to which the payment relates.]