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 91] [Entire Act]

State of Punjab - Subsection

Section 91(1) in The Punjab Municipal Corporation Act, 1976

(1)Save as otherwise provided in this Act, Taxes on lands and buildings in the City shall consist of the following, namely :-
(a)a water tax of such percentage of the rateable value of lands and buildings as the Governments may deem reasonable for providing water- supply in the City;
(b)a fire tax on such percentage of the rateable value of lands and buildings as the Government may deem reasonable for the expense necessary for the conduct and management of the Fire Service and for the protection of life and property in the case of the fire;
(c)a general tax of not more than fifteen per cent of the rateable value of lands and buildings within the City :
Provided that the general tax may be levied on a graduated scale, if the Government determines.