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 1] [Entire Act]

State of West Bengal - Section

Section 127 in West Bengal Municipal Corporation Act, 2006

127. Amendment or alteration of assessment list.

(1)Notwithstanding anything contained in this chapter or in any other law for the time being in force, the Corporation may, for reasons to be recorded in writing, at any time, direct amendment or alteration of the assessment list in any of the following eases:-
(a)when the ownership of a holding changes, or
(b)when any tenancy or rent in respect of a holding changes or
(c)when the nature or use of a holding changes, or
(d)when the land or the building comprised in a holding has been re-developed or substantially altered or improved during the period the annual valuation remains in force, or
(e)when a holding has been acquired by purchase or otherwise by the State Government during the period the annual valuation remains in force, or
(f)when the valuation or assessment has been set aside or declared void by an order of the court necessitating re-valuation or re-assessment of a holding, or
(g)when it has been discovered that a holding has been grossly undervalued by reason of any fraud, mis-representation, mistake or error, or
(h)when an alteration has been necessitated to correct any obvious clerical or arithmetical error.
(2)No amendment or alteration of an assessment shall be made without giving the person affected an opportunity of being heard.
(3)Any revision in the annual valuation of any holding or portion thereof as well as the assessment consequent on such revision shall come into force from the beginning of a quarter of a year immediately following the date of the order passed in this behalf by the appropriate authority, and shall remain in force for the unexpired portion of the period during which but for such amendment or alteration such annual valuation would have remained in force.