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 Odisha - Section

Section 181 in Orissa Municipal Rules, 1953

181.

(1)The total originally struck in the demand and collection register in accordance with Rule 179 shall show the demand for the first quarter of the assessment. For subsequent quarters the demand shall be arrived thus :Demand for first quarter as percolumn 5 of demand and collection register.Add - New and enhanced assessmentsTotalDeduct - Remissions and reductionsdemand for the second quarter of :and so on from quarter to quarter until the assessment is revised. These entries may be made in continuation of the original total struck in the demand and collection register.
(2)If the percentage on the valuation at which the tax is levied is changed under Section 144 of the Act during the currency of the assessment the demand register shall be corrected in accordance with Section 147 (e) of the Act.