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 25(2)] [Section 25] [Entire Act]

State of Kerala - Subsection

Section 25(2)(a) in The Kerala Buildings (Lease and Rent control) Act, 1965

(a)the assessment to property tax or house tax by a local authority is based on a monthly rent of fifty rupees or more; or