Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 16(1)] [Section 16] [Entire Act] State of Maharashtra - Subsection Section 16(1)(iii) in The Maharashtra Tax on Luxuries Act, 1987 (iii)in the case covered by clause (c), a sum exceeding the amount of the tax found payable under the said clause.