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 155] [Entire Act]

NCT Delhi - Subsection

Section 155(3) in The Delhi Municipal Corporation Act, 1957

(3)The amount due as penalty under sub-section (2) shall be recoverable as an arrear of tax under this Act.