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 5] [Entire Act]

State of Assam - Subsection

Section 5(a) in THE ASSAM TAXATION (ON SPECIFIED LANDS) ACT, 1990

(a)in case of a tea estate, for every kilogram of the annual productivity of such tea estate shall be-
(i)Omitted.
(ii)twenty five paise, - if the aggregate area of specified lands held by an owner does not exceed forty hectares;
(iii)forty paise, - if the aggregate area of specified lands held by an owner exceeds forty hectares;
(iv)Notwithstanding anything contained in clause (c), if the specified lands exceeding forty hectares falls in Barak Valley the rates of tax under section 3 for every kilogram of the annual productivity of the estate shall be thirty five paise.