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]

State of Odisha - Subsection

Section 3(1) in The Orissa Rural Infrastructure and Socio-Economic Development Act, 2004

(1)On and from commencement of this Act, there shall be levied and collected a rural infrastructure and socio-economic development tax on all mineral bearing land in the manner hereinafter provided.Explanation - For the removal of doubts, it is hereby declared that any land which is subject to levy of tax under the Sub-section (i), shall not be liable to Cess under the Orissa Cess Act, 1962.