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 Jharkhand - Section

Section 64 in The Bihar Co-operative Societies Act, 1935

64. Power to exempt from income tax, stamp duty and registration fees.

(1)The Central Government, by notification in the official Gazette, may in the case of any registered society or class of registered societies, remit the income-tax payable in respect of the profits of the society, or of the dividends or other payments received by the member of the society on account of profits.
(2)The collecting Government may by notification remit, in the case of any registered society or class of registered societies-
(a)the stamp duty with which under any law for the time being in force, instruments executed by or on behalf of a registered society or by an officer or member thereof and relating to the business of such society or any class of such instruments or decisions, awards or orders of the Registrar or of any arbitrator or arbitrators under this Act, are respectively chargeable, and
(b)any fee payable under the law of registration for the time being in force. In this sub-section "Collecting Government" has the same meaning as in the Indian Stamp Act, 1899.