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 Uttar Pradesh - Section

Section 17 in U.P. Zila Panchayats (Imposition, Assessment and Collection of Circumstances and Property Tax) Rules, 1994

17. Recovery as arrears of land revenue.

- In the event of recovery of the arrears of the tax as arrears of land revenue, the [Zila Panchayat] [Substituted by U. P. Act No. 9 of 1994.] shall forward a certificate to the Collector specifying the amount due from the tax payer.