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 1] [Entire Act]

State of Himachal Pradesh - Section

Section 6 in Himachal Pradesh Motor Vehicles Taxation Act, 1972

6. Additional Declaration.

(1)When a motor vehicle used or kept for use in Himachal Pradesh is altered or is proposed to be used in such manner as to render the registered owner or the person who has possession or control of such vehicle liable to the payment of additional tax under section-7, such owner or person shall fill up, sign and deliver in the manner provided in sub-section (2) an additional declaration and shall alongwith such additional declaration (accompanied by the certificates of registration in respect of such motor vehicle), pay to the taxation authority any additional tax payable under that section which he appears by such additional declaration to be liable to pay in respect of such vehicle.
(2)The additional declaration shall be in the prescribed form containing the prescribed particulars and shall be delivered to the taxation authority after being duly filled up and signed within the prescribed time. The additional declaration shall indicate clearly also the nature of alteration made in the motor vehicle or, as the case may be, the altered use to which the vehicle is proposed to be put.
(3)On receipt of the additional tax under sub-section (1), the taxation authority shall issue to the registered owner or the person who has possession or control of the vehicle, a fresh token in place of the original token and shall cause an entry of such payment to be made in the certificate of registration.