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 Tripura - Section

Section 29 in Tripura Professions, Trades, Callings and Employments Taxation Act, 1976

29. Repeal and savings.

(1)The Tripura Professions, Trades, Callings and Employments Taxation Ordinance, 1976 is hereby repealed.
(2)Notwithstanding such repeal, anything done, any action taken, all notifications published, powers conferred, forms prescribed, orders, rules and appointments made under the said Ordinance, shall be deemed respectively to have been done, taken, published, conferred, prescribed or made under the corresponding provisions of this Act.The Schedule[See Section 4]Rates of taxIn the case of every person
Where the total gross annual income- Amount of Tax
    Rs.
1. does not exceed Rs. 5000 Nil
2. exceeds Rs. 5000 but does not exceed Rs. 10,000 50
3. ,, ,, 10,000 ,, ,, 15,000 100
4. ,, ,, 15,000 ,, ,, 20,000 150
5. ,, ,, 20,000 ,, ,, 25,000 200
6. ,, ,, 25,000 ,, ,, 30,000 250