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 331] [Entire Act]

State of Punjab - Subsection

Section 331(2) in The Punjab Municipal Act, 1999

(2)Where the owner of any premises in a locality where sewer is laid by the Municipality, has not taken connection from the sewerage mains, he shall be liable to pay a sewerage cess at such rate, as the Government may, from time to time, fix :Provided that where the owner fails to pay the sewerage cess, the sewerage cess shall be realized from the occupier and the occupier shall be entitled to recover the amount from the owner.