I
Parts of plant or of combination of plant and machinery not to be excluded in determining the annual value of a holding comprising land and building.[See section 119(4).]The following pans of a plant or combination of plant and machinery, whenever, and only to such extent as, any part is, or is in the nature of, a building or structure:-Acid Concentrators;Bins and Hoppers;Blast Furnaces;Burners, Forges, Furnaces, Kilns, Ovens and Stoves, Chambers;Absorption of gases or fumes;Aerographing and Spraying;Bleaching;Chemical Reaction;Conditioning or Treatment;Cooling;Dyeing;Dust or Fume Collecting;Fibre Separation (Wool Carbonising);Fuming;Impregnating;Refrigerating;Sandblasting;Sterilising;Sulphuric Acid;Chimneys;Cooking Ovens;Condensers and Scrubbers-Acid,Alkali,Gas,Oil,Tar;Conveyor Gantries;Cooling Ponds;Crane Gantries;Coupolas;Economisers;Elevators and Hoists;Evaporators;Fan Drifts;Floating, Docks and Pontoons with any Bridges or Gangways, not of a temporary nature, used in connection therewith;Flues;Flumes and Conduits;Foundations, Settings, Gantries, Supports, Platforms and Stagings for plant and machinery;Gas-Holders,Producers and Generators,Purifiers and Cleaners;Head Gear-Mine, Quarry and Pit,Hydraulic Accumulators,Well;Pits, Beds and Bays-Casting,Cooling,Drop,Inspecting or Testing,Liming, Soaking, Tanning or other treatment settling:Rack:Refuse, Destructors and Incinerators;Restors;'Ship Construction and Repair;Cradles;Grids;Slipways;Uprights;Silos;Stages, Staithes and Platforms for loading, unloading and handling materials:Stills;Superheaters;Tanks;Towers for-Absorption of gases or fumes,Chemicals Reaction,Cooling,Oil Refining and Condensing Treatment,Water,Transporter Gantries,Transverser and Turntables,Vats,Weighbridges,Wheles Masts.
II
Professions, trades and callings.[See section 141(1).)Every certificate of enlistment shall be granted under one or other of the classes in the second column of the following table:-
| Serial No. |
Classes |
| (1) |
(2) |
| 1. |
Company or association or body of individualswhich exercises any profession, trade or calling whatsoever forprofit or as a benefit society, not being a registeredco-operative society.
|
| 2. |
Statutory corporation set up by the Governmentfor trading concerns sponsored by the Government and carrying onbusiness for profit.
|
Head Gear-,Mine, Quarry and Pit,Hydraulic Accumulators,Well;Pits, Beds and Bays-Casting,Cooling,Drop,Inspecting or Testing,Liming, Soaking, Tanning or other treatment settling;Rack;Refuse, Destructors and Incinerators;Restors;Ship Construction and Repair;Cradles;Grids;Slipways;Uprights;Silos;Stages, Staithes and Platforms for loading, unloading and handling materials;Stills;Superheaters;Tanks;Towers for-Absorption of gases or fumes,Chemicals Reaction,Cooling,Oil Refining and Condensing Treatment,Water,Transporter Gantries,Transverser and Turntables,Vats,Weighbridges,Wheles Masts,
II
Professions, trades and callings.[See section 141(1).)Every certificate of enlistment shall be granted under one or other of the classes in the second column of the following table:-
| Serial No. |
Classes |
| (1) |
(2) |
| 1. |
Company or association or body of individualswhich exercises any profession, trade or calling whatsoever forprofit or as a benefit society, not being a registeredco-operative society.
|
| 2. |
Statutory corporation set up by the Governmentfor trading concerns sponsored by the Government and carrying onbusiness for profit.
|
| 3. |
Company, club, association or body ofindividuals, having no paid-up capital, which exercises andprofession, trade or calling whatsoever for profit or as abenefit society, not being a registered co-operative society,merchant, banker, not being a registered co-operative society,money-lender, wholesale trader, owner or occupier of a market,bazar or theatre or place of public entertainment, broker ordalal in jute, cotton, precious stones, landed property, countryproduce, silk or other merchandise, retail trader orshop-keeper, boarding-house-keeper, hotel-keeper,lodging-house-keeper, tea-stall-keeper and eating-house-keeper.
|
| 4. |
Commission agent, broker not included in serialnumber 3, architect, engineer, contractor, medical practitioner,dentist, banister, and legal practitioner.
|
| 5. |
Itinerant vendors hawking goods for sale. |
| 6. |
Any other trade, profession or calling notenumerated in serial numbers 1 to 5.
|
III
Rate of tax on advertisement.[See section 142(1).]
| |
|
Per month Rs. P. |
Per year Rs. P. |
| 1. |
Advertisement on hoarding, wall or post or inthe form of non-illuminated sky-sign-
|
|
|
| |
(1) for a space up to 1 square metre |
|
12.00 |
| |
(2) for a space over I square metre and up to2.5 square metres
|
|
25.00 |
| |
(3) for every additional 2.5 square metres orless
|
|
20.00 |
| 2. |
Advertisement on cloth hung across street orfootpath-
|
|
|
| |
(1) in a street up to 6 metres wide |
1.00 (per running 30 centimetres) |
|
| |
(2) in a street over 6 metres wide |
1.50 (per running 30 centimetres) |
|
| 3. |
(1) Advertisements which are fixed to or againstthe wall or outer face of a building and-
|
|
|
| |
(a) no part of which projects on or over a street: |
|
|
| |
(i) for a space up to 1 square metre |
|
12.00 |
| |
(ii) for a space over 1 square metre and up to 2.5 square metres |
|
25.00 |
| |
(iii) for every additional 2.5 square metres or less |
|
20.00 |
| |
(b) which are placed in a position inclined to the vertical orotherwise project on or over a street:
|
|
|
| |
(i) for a space up to 1 square metre |
|
12.00 |
| |
(ii) for a space over 1 square metre and up to 2.5 square metres |
|
25.00 |
| |
(iii) for every additional 2.5 square metres or less |
|
20.00 |
| |
(2) Advertisement suspended over or acrossstreet-
|
|
|
| |
(a) for a space up to 1 square metre |
|
12.00 |
| |
(b) for a space over 1 square metre and up to 2.5 square metres |
|
25.00 |
| |
(c) for every additional 2.5 square metres or less |
|
20.00 |
| 4. |
Advertisement hoarding standing blank butbearing the name of the advertiser or with the announcement "Tobe let" displayed thereon-
|
|
|
| |
(1) for a space up to 1 square metre |
0.50 |
|
| |
(2) for a space over 1 square metre and up to 5square metres
|
1.00 |
|
| |
(3) for every additional 2.5 square metres orless
|
1.00 |
|
| 5. |
Advertisement board carried on vehicles (oradvertisements displayed on the body of vehicles)-
|
|
|
| |
(1) for a space up to 1 square metre |
|
20.00 |
| |
(2) for a space over 1 square metre and up to2.5 square metres
|
|
41.00 |
| |
(3) for a space over 2.5 square metres and up to5 square metres
|
|
75.00 |
| |
(4) for every additional 5 square metres orless:
|
|
75.00 |
| |
Provided that in the case of a person advertising in more thanone vehicle at a time, the total space advertised in all thevehicles taken together shall be taken into account for thepurpose of determination of the tax.
|
|
|
| 6. |
Illuminated advertisement boards carried onvehicles (for illuminated advertisements displayed on the body ofvehicles)-
|
|
|
| |
(1) for a space up to 2.4 square metres |
|
75.00 |
| |
(2) for a space over 2.5 square metres and up to5 square metres
|
|
150.00 |
| |
(3) for every additional 5 square metres or less |
|
150.00 |
| 7. |
Advertisement boards carried by sandwichboardmen-
|
|
|
| |
(1) for each board up to 1 square metre |
1.25 |
|
| |
(2) for each board over 1 square metre and up to2.5 square metres
|
2.50 |
|
| |
(3) for every additional 1 square metre or less |
1.25 |
|
| 8. |
Illuminated advertisement boards carried bysandwich boardmen-
|
|
|
| |
(1) for each board up to 1 square metre |
2.50 |
|
| |
(2) for each board over 1 square metre and up to2.5 square metres
|
5.00 |
|
| |
(3) for every additional 1 square metre or less |
2.50 |
|
| 9. |
Illuminated sky-signs and advertisements, otherthan those referred to in items 6 and 8-
|
|
|
| |
(1) for a space over 2,000 square centimetres |
|
16.00 |
| |
(2) for a space over 2,000 square centimetresand up to 5,000 square centimetres
|
|
32.00 |
| |
(3) for a space over 5.000 square centimetresand up to 2.5 square metres
|
|
40.00 |
| |
(4) for every additional 2.5 square metres orless
|
|
40.00 |
| |
Note:In the case of projected advertisements, in additionto the tax as aforesaid, the same rates of tax relating toprojection and thickness as are provided in item 3 shall alsoapply.
|
|
|
| 10. |
Advertisement exhibited on screens by means oflantern-slides or similar devices-
|
|
|
| |
(1) for a space up to 5,000 square centimetres |
|
64.00 |
| |
(2) for a space over 5,000 square centimetresand up to 2.5 square metres
|
|
80.00 |
| |
(3) for every additional 2.5 square metres orless
|
|
80.00 |
| 11. |
Posters on walls, hoardings, frames, posts,kiosks upon or in vehicles-
|
|
|
| |
(1) for a space not exceeding a single royal |
0.25 |
|
| |
(2) for a space not exceeding double royal |
0.50 |
|
| |
(3) for every additional 1 square metre |
0.37 |
|
| |
If a poster for which tax has already been paid has to bereplaced due to damage or otherwise before the expiry of theperiod for which tax has been paid, a stamp may be affixed to thenew poster to the effect that the new poster is covered by theoriginal receipt for payment of tax for the poster which has beenreplaced, and the number and date of the said receipt shall bespecified on the body of the new poster:
|
|
|
| |
Provided that the previous approval of the Commissioner shall betaken before erecting a new poster.
|
|
|
| 12. |
Fly posters or hand-posters- |
|
|
| |
(1) of a sire up to 96 square centimetres |
|
1 Paisa each |
| |
(2) of a size over 96 square centimetres and upto 192 square centimetres
|
|
2 Paisa each |
| |
(3) of a size over 192 square centimetres and upto 320 square centimetres
|
|
3 Paisa each |
| |
(4) of a size over 320 square centimetres and upto 480 square centimetres
|
|
5 Paisa each |
| |
(5) of every additional 96 square centimetres orless
|
|
1 paisa each |
Explanation I. - In calculating the space or the area referred to in the foregoing provisions of this Schedule, all the faces of the advertisement hoarding and boards utilised for the purpose of display shall be taken into account:Provided that in the case of a sky-sign, in addition to the above, the face surface of the supporting pillars or raised platforms, if any, below the actual displaying area shall also be taken into account.Explanation II. - An advertisement shall not be deemed to be an illuminated advertisement within the meaning of this Schedule if such advertisement is illuminated merely by light which, in the opinion of the Commissioner, is not more than what is necessary to make the same visible at night.
IV
Purposes for width premises may not be used without licence.[See section 273(1)]Aerated waters-Manufacturing.Asafoetide-Storing.Aloe fibre and yarn-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatsoever.Ammunition-Storing, pressing, cleansing, preparing or manufacturing by any process whatsoever.Arecanuts-Soaking of.Articles made of flour-Baking, preparing, keeping or storing for human consumption (for other than domestic use).Ashes-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever, dumping or shifting.Bakelite goods-Manufacturing or processing.Bamboos-Storing for sale, hire or manufacture.Bidi leaves-Storing or processing.Biscuits-Baking, preparing, keeping or storing for human consumption (for other than domestic use).Blasting powder-Storing.Blood-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Bones-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Bread-Making, preparing, keeping or storing for human consumption (for other than domestic use).Bricks-Manufacturing.Camphor-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever or boiling.Candles-Packing, pressing, cleansing, preparing or manufacturing by any process whatever.Carbide of calcium-Storing.Cardboard-Storing.Carpets-Manufacturing.Cashewnuts-Storing, packing, preparing or manufacturing by any process whatever.Catgut-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Celluloid goods-Storing.Cement-Storing, pressing, cleansing, preparing or manufacturing by any process whatever.Charcoal-Dumping, shifting, selling or storing.Chemical preparations-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Chillies--Grinding by machinery.Chillies (dried)-Selling wholesale or storing for wholesale trade.Chlorate mixture-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Cinders-Storing, packing pressing, cleansing, preparing or manufacturing by any process whatever, dumping or shifting.Cinematograph films-Shooting of, treating or processing.Clothes-Dyeing, bleaching, mercirising or storing.Coal-Dumping, shifting, selling or storing.Cocoanut fibre-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Cocoanut husks and cadjan leaves-Soaking of.Cocoanut shell-Storing.Coir yarn-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Coko-Storing.Combustible materials (Materials required for baking etc. for human consumption, other than domestic use)-Storing.Combustibles-Baking, preparing, keeping or storing for human consumption (for other than domestic use).Compound gases (namely, oxygen, nitrogen, hydrogen, carbon-dioxide, sulphur, chlorine, and acetylene)-Storing.Copra-Preparing or storing or selling wholesale.Cotton of all kinds, cotton refuse, cotton seed-Storing, packing, pressing, cleansing.preparing or manufacturing by any process whatever.Detonators-Storing.Dry leaves-Storing.Dyes-Packing, pressing, cleansing, preparing or manufacturing by any process whatever.Dynamite-Storing.Explosive-Storing.Explosive paints (namely, nitro-cellulose, lacquer, and enamel)-Storing.Fat-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Felt-Storing.Fibre-Selling or storing.Fins-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Firewood-Selling or storing.Fireworks-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Fish-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Fish oil-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Flax-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Fleshing-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Flour-Packing, pressing, cleansing, preparing or manufacturing by any process whatever.Fuel-Using for any industrial purpose.Fulminate of mercury-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Furniture-Making or storing for sale.Gas-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Gelatine-Storing.Ghee-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Gold-Refining.Grain-Selling wholesale or storing for wholesale trade.Gram-Husking by machinery.Grass-Storing.Ground-nut-Selling wholesale or storing for wholesale trade.Gun cotton-Storing, packing, pressing or cleansing.Gunny-bag-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Gunpowder-Storing, packing, pressing, preparing or manufacturing by any process whatever.Hair-Storing, packing, pressing, cleansing preparing or manufacturing by any process whatever, dyeing or drying.Hay-Selling or storing.Hemp-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Hessian cloth-Storing.Hides-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Hoofs-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Horns-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Ice-Manufacturing.Incense-Storing.Jaggery-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever or selling wholesale.Jute-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever Kakhi-Preparing.Lac-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Lead-Melting.Leather-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Lime-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Limeshells-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Manure-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Machinery-Using for any industrial purpose.Matches-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Meat-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Metals (including precious metal)-Beating, breaking, hammering, and casting, Methylated spirit or denatured spirit-Storing.Nitro-compound-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Nitro-mixture-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Offal-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Oil-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever or boiling.Oilseeds-Storing.Paddy-Boiling or husking by machinery.Paints-Manufacturing or storing.Paper-Packing, pressing, cleansing, preparing or manufacturing by any process whatever.Petroleum products-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Phosphorus-Storing.Pitch-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Plastic or plastic goods-Manufacturing or storing.Plywood-Storing.Pottery-Packing, processing, cleansing, preparing or manufacturing by any process whatever.Polythene-Manufacturing or storing.Radio-Manufacturing, assembling, servicing and repairing.Resin (including rosin)-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Rugs-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Sago-Manufacturing or distilling.Saltpetre-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Sakai-Powdering by machinery.Shellac-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Silk-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Sisal fibre-Storing.Skins-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Soap-Packing, pressing, cleansing, preparing or manufacturing by any process whatever.Spirit-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Straw-Selling or storing.Sugar-Packing, pressing, cleansing, preparing or manufacturing by any process whatever.Sugar-candy-Packing, pressing, cleansing, preparing or manufacturing by any process whatever.Sulphur-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever or melting.Surki-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Sweetmeats-Baking, preparing, keeping or storing for human consumption (for other than domestic use).Tallow-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever or melting.Tar-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Tarpauline-Storing.Thatching material-Selling or storing.Thinner-Storing.Tiles-Manufacturing.Timber-Selling or storing.Tobacco (including snuff, cigars, cigarettes and bidis)-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Turpentine-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever.Varnish-Manufacturing or storing.Wool-Storing, packing, pressing, cleansing, preparing or manufacturing by any process whatever, dyeing or drying.Yarn-Dyeing or drying.Manufacturing articles from which offensive or unwholesome smell, fume, dust or noise arises.In general, any purpose, or the doing in the course of any industrial process anything, which in the opinion of the Corporation, is likely to be dangerous to human life or health or property or is likely to create or cause nuisance:Provided that no licence shall be required for the storage only of any of the articles mentioned in this Schedule for domestic use and limited to such quantities as may, from time to time, be fixed by the Corporation.[Schedule IVA] [see section 273A( 1) ]Permissible category of business activities of non residential in nature in residential buildings shall be as follows:-(ii)Books/Magazines/ Cards/ Newspaper/Office Stationary Shop;(vi)Digital Offset Printing Centre;(vii)Doctors Consultation Chamber;(viii)Florist (floral) Shop;(xi)Kids Shop (garments/books/toys);(xii)Library Books, CDs, VCEs, DVDs Shop;(xiv)Multi-gym and fitness centre;(xviii)Studio Photography;(xix)Snack Bar (without manufacturing unit);(xxi)Office of Travel Agent;(xxvi)Sales Counter for Self Help Groups; \(xxvii)Sales Counter for Handicrafts Products,(xxxii)Diagnostic Centre,(xxxv)Cottage Industry Products;(xxxviii)Meat and Fish Shops;
V
Penalties[See section 384]
| Section and sub-section, clause or proviso |
Subject |
Maximum fine or imprisonment that may beimposed
|
Maximum daily fine that may be imposed |
| (1) |
(2) |
(3) |
(4) |
| Section 87,sub-section (3) |
Requisition by auditors to produce documents,to appear in person or to make and sign declaration or to answerquestion or to submit statement.
|
Two hundred rupees. |
Fifty rupees. |
| Section 141 |
Failure to obtain certificate of enlistment. |
One thousand rupees. |
Twenty-five rupees. |
| Section 143 |
Prohibition of advertisement without licence. |
One thousand rupees. |
One hundred rupees. |
| Section 144 |
Advertisement made without payment of tax. |
One thousand rupees. |
One hundred rupees. |
| Section 148 |
Default in payment of tax on carriageandanimal.
|
Three times the tax payable annually. |
Twenty-five rupees. |
| Section 151,sub-sections (2)and (3) |
Default in furnishing statement and productionof books and accounts.
|
One hundred rupees. |
Ten rupees. |
| Section 180,sub-section (1) |
Use of wholesome water for purposes other thandomestic purposes.
|
Seven hundred and Seventy-five rupees. |
fifty rupees. |
| Section 192,sub-section (1) |
Sinking of tube-well without permission. |
Five hundred rupees. |
Fifty rupees. |
| Section 192,sub-section (2) |
Sinking of tube-well in violation of conditionsof licence or without payment of fee.
|
Two hundred and fifty rupees. |
Ten rupees. |
| Section 193,sub-section (1) |
Refusal to sink a tube-well. |
Five hundred rupees. |
One hundred rupees. |
| Section 193,sub-section (2) |
Refusal to take licence or violation ofconditions of licence or non-payment of fee.
|
Two hundred and fifty rupees. |
Ten rupees. |
| Section 199,sub-section (2) |
Refusal to lay separate supply-pipe. |
Two hundred and fifty rupees. |
Ten rupees. |
| Section 208,sub-section (1) |
Fraud on water meter. |
One thousand rupees. |
One hundred rupees. |
| Section 211 |
Premises constructed or reconstructed after thecommencement of this Act not to be occupied without arrangementfor water-supply.
|
One thousand rupees. |
One hundred rupees. |
| Section 212 |
Requisition to owner of premises or otherpersons to take water-supply for the premises.
|
Five hundred rupees. |
Fifty rupees. |
| Section 214 |
Non-compliance with requisition to fill upwell.
|
Two hundred rupees. |
Twenty rupees. |
| Section 215 |
Non-compliance with requisition to the owner ofpremises to set up pumps or other contrivances for supply ofwater to the topmost storey of the premises.
|
Five hundred rupees. |
Fifty rupees. |
| Section 216 |
Use of filtered water, supplied for domesticpurposes, for any other purpose without permission.
|
Seven hundred and fifty rupees. |
Seventy-five rupees. |
| Section 217,sub-section (3) |
Use of unfiltered water for domestic purposes,or for any other purpose not authorised.
|
Two hundred and fifty rupees. |
Ten rupees. |
| Section 218, Sub-section (1) |
Wastage or misuse of water. |
Five Hundred rupees. |
Twenty-five rupees. |
| Section 224 |
Construction of private streets, or of walls,fence, etc. on municipal drain, channel etc. without permission.
|
One thousand rupees. |
One hundred rupees. |
| Section 227,sub-section (1) |
Unlawful connection of house drain withmunicipal drain.
|
One thousand rupees. |
One thousand rupees. |
| Section 228 |
Non-compliance with requisition forconstruction of closed cesspools and drains.
|
One thousand rupees. |
One thousand rupees. |
| Section 231 |
Throwing, emptying or discharging certainmatters not be passed through municipal drains.
|
One thousand rupees. |
Fifty rupees. |
| Section 236,sub-section (3) |
Keeping or maintaining toilet or urinal forpublic use without permission.
|
Five thousand rupees. |
Fifty rupees. |
| Section 238,sub-section (2) |
Failure to provide privy, urinal, bathing orother accommodation for washing of clothes and domesticutensils.
|
Five hundred rupees. |
Fifty rupees. |
| Section 239,sub-section (2) |
Failure to provide privy or urinalaccommodation in premises.
|
Five hundred rupees. |
Fifty rupees. |
| Section 240,sub-section (1) |
Unlawful construction of cesspool. |
Five hundred rupees. |
Twenty-five rupees. |
| Section 240,sub-section (2) |
Non-compliance with requisition to fill up orremove unlawful cesspool.
|
Five hundred rupees. |
Twenty-five rupees. |
| Section 247,sub-section (2) |
Failure to comply with notice for removal oralteration of verandah, platform, building, etc.
|
One thousand rupees. |
Fifty rupees. |
| Section 249 |
Prohibition of tethering of animals and milkingof cattle in public street or other public place.
|
Two hundred rupees. |
Ten rupees. |
| Section 250,sub-section (5) |
Failure to comply with the direction forsetting back or setting forward any building or portion thereof.
|
One hundred rupees. |
- |
| Section 254,sub-section (1) |
Utilisation or sale or otherwise disposal ofland for construction of buildings without provision for streetsgiving access to the site.
|
One thousand rupees. |
- |
| Section 256 |
Making new streets without prior approval. |
One thousand rupees. |
- |
| Section 261 |
Use of land for construction of buildingthereon not in accordance with the provisions of the Act etc.
|
Two thousand and five hundred rupees orimprisonment for six months or both.
|
One hundred rupees per square metre. |
| Section 266,sub-section (1) |
Unauthorised erection of a building. |
Two thousand and five hundred rupees orimprisonment for six months or both.
|
Two hundred rupees. |
| Section 267,sub-section (1) |
Change of use of building or conversion oftenement under particular occupancy or use group to be tenementunder another occupancy or use group, without permission.
|
Two thousand and five hundred rupees orimprisonment for six months or both.
|
Two hundred rupees. |
| Section 282 |
Occupation of a building without a completioncertificate.
|
Five hundred rupees. |
Twenty-five rupees. |
| Section 300,sub-section (3) |
Failure to perform duties in the matter ofcollection of solid wastes.
|
Three hundred rupees. |
Twenty-five rupees. |
| Section 302,sub-section (1) |
Use, or material alteration of use, orenlargement or extension of use, of premises as warehouse orgodown etc. without permission.
|
Two thousand and five hundred rupees orimprisonment for six months or both.
|
Two hundred rupees. |
| Section 303,sub-section (1) |
Establishing factory without permission. |
Two thousand and five hundred rupees orimprisonment for six months or both.
|
Two hundred rupees. |
| Section 304,sub-section (1) |
Keeping eating house etc. without, or otherwisethan in conformity with the terms of, licence.
|
Two thousand and five hundred rupees orimprisonment for six months or both.
|
Two hundred rupees. |
| Section 305 |
Keeping open theatre, circus etc. without, orotherwise than in conformity with the terms of, licence.
|
One thousand rupees. |
One hundred rupees. |
| Section 306 |
Violation of order of Commissioner to stop useof premises.
|
One thousand rupees. |
One hundred rupees. |
| Section 308 |
Keeping open private market etc. without, orotherwise than in conformity with, a licence.
|
Two thousand and five hundred rupees orimprisonment for six months or both.
|
Two hundred rupees. |
| Section 309,clause (a) |
Carrying on the trade or business of a butcheror sell, or expose or hawk for sale, any animal, or any meat orfish etc. otherwise than in conformity with the terms of alicence.
|
Two thousand and five hundred rupees orimprisonment for six months or both.
|
Two hundred and fifty rupees. |
| Section 309,clause (b) |
Prohibition of sale, or exposure or hawking forsale, of animal, meat or fish without, or otherwise than inconformity with the terms of a licence.
|
Five hundred rupees. |
Twenty-five rupees. |
| Section 312 |
Prohibition of hawking, etc. otherwise than interms of a licence.
|
Five hundred rupees. |
Twenty-five rupees. |
| Section 313 |
Prohibition of carrying on trade of a butcher,fish monger, etc. otherwise than in conformity with a licence.
|
Five hundred rupees. |
Twenty-five rupees. |
| Section 316 |
Failure to register manufactory. |
Two thousand and five hundred rupees orimprisonment for six months or both.
|
Two hundred rupees. |
| Section 317 |
Prohibition of keeping adulterants in a placewhere butter, ghee, etc. are manufactured or stored.
|
One thousand rupees. |
Two hundred rupees. |
| Section 318,sub-section (2) |
Failure to provide protection to articles offood, drug, receptacle, etc.
|
Two hundred rupees. |
Fifty hundred rupees. |
| Section 319 |
Keeping of shop etc. otherwise than inconformity with a licence or failure to display the licence.
|
One thousand rupees. |
One hundred rupees. |
| Section 321 |
Failure to give information of dangerousdisease.
|
One hundred rupees. |
- |
| Section 324 |
Failure to take measures to prevent spread ofdangerous disease.
|
One hundred rupees. |
- |
| Section 332,sub-section (1) |
Non-registration of place for disposal of thedead and failure to deposit plan in the office of theCorporation.
|
One hundred rupees. |
- |