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 138I in Chennai City Municipal Corporation Act, 1919

138I. Repeal and savings.

(1)The Tamil Nadu Tax on Professions, Trades, Callings and Employments Act, 1992 (Tamil Nadu Act 24 of 1992) (hereafter in this section referred to as the 1992 Act) in its application to the city, is hereby repealed.
(2)The repeal of the 1992 Act under sub-section (1) shall not affect,-
(i)the previous operation of the said Act or anything done or duly suffered thereunder; or
(ii)any right, privileges, obligations or liabilities acquired, accrued or incurred under the said Act; or
(iii)any penalty, forfeiture or punishment incurred in respect of any offence committed.
(3)Notwithstanding the repeal of the 1992 Act, the rates of tax on professions, trades, callings and employments specified in the Schedule to the said Act shall continue to apply for the period commencing on the 1st day of April, 1992 and ending with the 30th day of September, 1998 for the levy and collection of such tax for the said period, where the tax due under that Act has not been paid for the said period.
(4)The provisions of this Chapter, other than the rates of tax specified in sub-section (2) of section 138-B and the provisions relating to penalty and interest, shall mutatis mutandisapply to the levy and collection of lax for the period mentioned in sub-section (3).
(5)The arrears of tax under 1992 Act shall be paid in six equal ha If-yearly instalments in such manner and within such period as may be prescribed.