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 211] [Entire Act]

State of Uttar Pradesh - Subsection

Section 211(1) in Uttar Pradesh Municipal Corporation Act, 1959

(1)A new assessment list shall ordinarily be prepared in the manner prescribed by [two] [Sections 207 to 210 once in every Substituted for 'five' by U.P. Act 17 of 1999, S. 7.] years.