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 126] [Entire Act]

State of West Bengal - Subsection

Section 126(1) in The Howrah Municipal Corporation Act, 1980

(1)For the purposes of recovery of any [property tax] [Words substituted for the words 'consolidated rate' by W.B. Act 17 of 1995.] from any occupier under section 97, the Commissioner shall cause to be served on such occupier a notice requiring him to pay to the Corporation any rent due or falling due from him in respect of the land or building to the extent necessary to satisfy the portion of the sum due for which he is liable under the said section.