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 Bihar - Section

Section 3C in Bihar Entertainments Tax Act, 1948

3C. [ Tax on Commercial Video Exhibition. [Inserted by Bihar Finance Act, 1985 (4 of 1985).]

- Notwithstanding anything contained in the Act, in the case of commercial exhibition of films on Video specified in column 2 of the Table below, irrespective of whether the show is combined with any service or transport or supply of any goods for which a lump sum charged from a person, there shall be levied and paid by the proprietor of such entertainment to the State Government, a tax at such rates not exceeding the rates specified in the corresponding entry in column 3 thereof, as the State Government may fix by a notification issued in this behalf:-][Table] [Substituted by Act 2 of 1990.]
Serial no. Size of Screen   Rate of tax per week
1 2   3
1. Video up to 65 CMS Screen (a) Rs. 2,000.00 where total number of seats is up to 50.
    (b) Rs. 4,000.00 where total number of seats is more than 50 butup to 100.
    (c) Rs. 6,000.00 where total number of seats is more than 100.
2. Video of above 65 CMS and up to 100 CMS Screen. (a) Rs. 2,500.00 where total number of seats is more than 50 butup to 100.
    (b) Rs. 5,000.00 where total number of seats is up to 50.
    (c) Rs. 7,500.00 where total number of seats is more than 100.
3. Video of above 100 CMS (a) Rs. 3,500.00 where total number of seats is up to 50.
    (b) Rs. 7,000.00 where total number of seats is more than 50 butup to 100.
    (c) Rs. 10,500.00 where total number of seats is more than 100."