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 126B] [Entire Act]

State of Gujarat - Subsection

Section 126B(2) in The Gujarat Provincial Municipal Corporations Act, 1949

(2)The following sums shall not be taken into account for the purpose of sub-section (1); namely,-
(i)penalties and fines, including any charge imposed under section 148 of the Bombay Land Revenue Code, 1879 (Bombay V of 1879), as penalty or interest in case of default:
(ii)fees for grazing when charged per head of cattle.