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 3(1C)] [Section 3] [Entire Act]

State of Maharashtra - Subsection

Section 3(1C)(iii) in The Maharashtra Motor Vehicles Tax Act, 1958

(iii)[ if first registered in any other State and thereafter on transfer thereof in the State of Maharashtra, a new registration mark is assigned to the same after the said date, then having regard to the month of the first registration in the other State, at the rate specified in Part II of the Second Schedule;] [Sub-clause (iii) was substituted by Maharashtra 2 of 1998 Section 3(b)(i)(B).]