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 21] [Entire Act]

State of Gujarat - Subsection

Section 21(2) in The Gujarat Tax on Luxuries (Hotels and Lodging Houses) Act, 1977

(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-[(a-i) the form in which the proprietor shall apply under sub-section (1) of section 3A; [Inserted by Gujarat 13 of 2006, dated 31st March, 2006 (w.e.f 01-04-2006)](a-ii) the form in which the proprietor shall five notice for revocation of option under sub-section (4) of section 3A;][(a-iii)] [Re-numbered by Gujarat 13 of 2006, dated 31st March, 2006 (w.e.f 01-04-2006)] The form in which, the manner in which and fee on payment of which the proprietor shall apply under sub-section (2) of section 4A;[(a-iv)] [Re-numbered by Gujarat 13 of 2006, dated 31st March, 2006 (w.e.f 01-04-2006)] The form in which and the terms and conditions subject to which certificate of registration may be issued under sub-section (3) of section 4A;
(a)the form in which a monthly return shall be furnished by a proprietor under sub-section (1) of section 5, the other information which shall be shown in a return under sub-section (2) of that section, the manner in which the proprietor shall pay tax into the Government treasury under sub-section (3) of that section and the manner in which a return shall be verified under sub-section (4) of that section;
(b)the manner in which notice under clause (a) of sub-section (2) of section 6 shall be served on the proprietor;
(c)the authority to which an appeal under section 9 shall be made;
(d)the value of court fee stamp which an appeal and an application for revision shall bear, under section 11;
(e)the conditions subject to which the Collector may compound an offence, under sub-section (1) of section 15;
(f)the conditions which the State Government may impose under sub-section (1) of section 17;
(g)any other matter which is to be, or may be, prescribed under this Act.