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 10] [Entire Act]

State of Haryana - Subsection

Section 10(2) in Haryana Municipal Entertainment Duty Act, 2019

(2)The Government may, on an application by the proprietor, permit such proprietor, on such conditions, as it may specify, to pay the entertainment duty-
(a)by a consolidated payment of a percentage not exceeding fifty per centum of the gross payment for admission to the entertainment at the rate in force during the period concerned; or
(b)in accordance with the returns of the payments for admission to the entertainment; or
(c)in accordance with the results recorded by any mechanical contrivance that automatically registers the number of persons admitted.