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 1] [Entire Act]

State of Rajasthan - Section

Section 120 in Rajasthan Municipalities Act, 2009

120. Tax from whom primarily leviable.

(1)Every tax imposed on the buildings or lands or both shall be leviable primarily from the actual occupier of the property assessed to such tax, if he is the owner of the building or land or both, or holds them on a building or other lease from the State Government or from the Municipality, or on a building lease from any person.
(2)Subject to the provisions contained in sub-Section (1), the tax shall be primarily leviable as follows namely:
(a)if the property is let, from the lessor;
(b)if the property is sub-let, from the superior lessor;
(c)if the property is not let, from the person in whom the right to let the same vests:
Provided that on failure to recover any sum due on account of such tax from the person primarily liable, such portion of the sum may be recovered from the occupier of any part of the building or land as is payable proportionately in respect of such part:Provided further that, for any sum paid by, or recovered from, any occupier who is not primarily liable under this Section he shall be entitled to get credit in account with the person primarily liable.