Section 36D(3) in New Town, Kolkata Development Authority Act, 2007
(3)Save as otherwise provided in this Act, the rates of property tax, on buildings in New Town, shall be between a minimum of six per centum and a maximum of twenty per centum, of the annual values of such buildings, as may be specified in the scheme:Provided that the Development Authority may, at any time, specify fixed rates between the minimum and the maximum rates of property tax, for different categories of areas or for different groups of buildings in such categories, through the scheme:Provided further that the Development Authority may introduce graduated rates of property tax within the minimum and the maximum rates of property tax on the basis of any system as may be determined by the regulations.