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] [Entire Act]

State of Odisha - Section

Section 203 in The Orissa Municipal Corporation Act, 2003

203. Exemption of lands and buildings from property tax.

(1)Notwithstanding anything contained in the foregoing provisions of this chapter, -
(i)any land or building or portion thereof exclusively used for the purpose of public worship; or
(ii)any land or building exclusively used for the purpose of public burial or as cremation ground; or any other place used for the disposal of the dead duly registered under this Act; or
(iii)any open space including a parade ground which is the property of the Central Government or the State Government;
may be exempted by the Corporation from the property tax.Explanation. - For the purposes of clause (i), any land or building used for public worship shall not be deemed to be exclusively used for such worship, if, on such land or in such building, any trade or business is carried on, or any rent or income is derived in respect of such land or building.
(2)The Commissioner shall cause to be maintained a register showing separately the lands and buildings exempted from the property tax under Sub-section(1) in such Form as may be determined by regulations, and such register shall be open to the public for inspection.