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 2] [Entire Act]

State of Uttar Pradesh - Subsection

Section 2(e) in Uttar Pradesh Municipal Corporation (Property Taxes) Rules, 2000

(e)"notified bank " means the bank or banks notified by the "Municipal Corporation" or depositing the amount of tax with statement of self-assessment ;