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 Gujarat - Section

Section 143 in The Gujarat Provincial Municipal Corporations Act, 1949

143. Exemptions from the tax.

(1)The said tax shall not be leviable in respect of,-
(a)vehicles, boats and animals belonging to the Corporation other than vehicles or animals used exclusively for the purposes of the Transport Undertaking.
(b)vehicles, boats and animals vesting in the [Government] [ This word was substituted for the word 'Crown' by the Adaptation of Laws Order, 1950.] and used solely for public purposes and not used or intended to be used for purposes of profit including vehicles, boats and animals belonging to the Defence Forces;
(c)vehicles and boats intended exclusively for the conveyance free of charge of the injured, sick or dead;
(d)children's perambulators and tricycles;
(e)vehicles belonging to municipal officers or servants who are required by the terms of their appointment to maintain a conveyance for the discharge of their duties:
Provided that the exemption granted by this clause will not be available in respect of more than one vehicle for each officer or in respect of a vehicle which does not belong to the class of conveyance which the officer is required to maintain;
(f)vehicles or boats kept by bona fide dealers in vehicles or boats for sale merely, and not used:
(g)[ vehicles used exclusively for the conveyance of disabled person:] [Clause (g) was added by Gujarat28 of 1981, section 2.]
Provided that a tax at such rate as the Corporation shall with the approval of the [State] [This word was substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government fix in this behalf shall be levied half yearly in advance from every dealer in motor vehicles for every seven motor vehicles in respect of which a Trade Certificate is issued to him under rules made under the Motor Vehicles Act, 1939.
(2)If any question arises under clause (b) of sub-section (1) whether any vehicle, boat or animal vesting in the [Government] [This word was substituted for the word 'Crown' by the Adaptation of Laws Order, 1950.] is or is not used or intended to be used for the purposes of profit, such question shall be determined by the [State] [This word was substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government whose decision shall be final.