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 Maharashtra - Section

Section 28 in The Maharashtra State Tax on Professions, Trades, Callings and Employments Act, 1975

28. Amendment of certain enactments.

(1)The enactments specified in the second column of Schedule II are hereby amended in the manner and to the extent specified in the third column thereof :Provided that, nothing in the said amendments shall affect or be deemed to affect,-
(i)any right, obligation or liability already acquired, accrued or incurred for anything done or suffered, in respect of any period preceding the date of coming into force of these amendments;
(ii)any legal proceeding or remedy whether initiated or availed of before or after the date of coming into force of these amendments, in respect of any such right, obligation or liability.
(2)The levy, assessment or recovery of any tax or the imposition or recovery of and penalty, in respect of such period, under the provisions of the relevant enactments and all proceedings under them, in respect of all matters aforesaid, shall be initiated and disposed of, or continued and disposed of, as the case may be, as if this Act had not been enacted.