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 Tamilnadu - Section

Section 150 in The Madurai City Municipal Corporation Act, 1971

150. General provisions regarding cart tax.

- If the council by a resolution determines that a tax shall be levied on carts, the Commissioner shall levy the said tax half-yearly at the rate which shall not exceed eight rupees per cart per half-year fixed by the council and from the date specified in the notice published under section 116 on all classes of carts kept within the City:Provided that no person shall be liable to tax during any half-year on account of any cart in respect of which the tax for the same half-year has already been paid by some other person:Provided further that in the case of single bullock carts, the tax shall not exceed four rupees half-yearly:Provided also that in fixing the said rates, the council shall have regard to the' extent of damage caused by different classes of carts to the road.