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] [Section 9] [Entire Act]

State of Jharkhand - Subsection

Section 9(1) in Jharkhand Motor Vehicles Taxation Act, 2001

(1)For newly registered vehicles, the tax shall be paid to the taxing officer in whose jurisdiction or the place of registration falls.[Provided that the computerized Token issued under - "E- payment scheme launched by the State Government for the payment of road tax paid by the owner of the vehicle in proper manner through debit card/ credit card/ internet banking etc. shall be treated as a valid Tax- Token under the Act, Signature of the taxiing officer shall not be required on such tax token. Similarly tax token issued through "Vahan" software shall not require the signature of the taxing officer.] [Inserted by Jharkhand Act No. 3 of 2019, dated 30.1.2019.]