Section 127(2) in Jammu and Kashmir Municipal Corporation Act, 2000
(2)If any land not being land appurtenant to a building has remained vacant and unproductive of rent for sixty or more consecutive days, the Commissioner shall remit or refund, as the case may be, one half of such portion of the fire tax and the general tax assessed on the rateable value thereof as may be proportionate to the number of days during which the said land was remained vacant and unproductive or rent.