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 144] [Entire Act]

State of Goa - Subsection

Section 144(2) in The City of Panaji Corporation Act, 2002

(2)Contents of bill. - Every such bill shall specify (a) the period for which, and (b) the property, occupation or thing in respect of which the sum is claimed, and shall also give notice of-
(i)the liability incurred in default of payment, and
(ii)the time within which an appeal may be preferred as hereinafter provided against such claim.