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 20(2)] [Section 20] [Entire Act]

State of Andhra Pradesh - Subsection

Section 20(2)(a) in The Andhra Pradesh Municipalities (Preparation of Accounts) Rules, 2017

(a)In respect of property tax, water charges (tap rate basis), fees, leases and rents - annually, at the beginning of the year, for the whole year's income.