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 West Bengal - Section

Section 131 in The Howrah Municipal Corporation Act, 1980

131. Mode of recovery.

- If any person is primarily liable to pay any [property tax] [Words substituted for the words 'consolidated rate' by W.B. Act 17 of 1995.] on any land or building and is entitled to recover any sum from an occupier of such land or building, he shall have, for recovery thereof, the same rights and remedies as if such sum were rent payable to him by the person from whom he is entitled to recover such sum.