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 96] [Entire Act]

State of West Bengal - Subsection

Section 96(1) in The Howrah Municipal Corporation Act, 1980

(1)If the annual value of any land or building exceeds the amount of rent of such land or building payable to the person upon whom the [property tax] [Words substituted for the words 'consolidated rate' by W.B. Act 17 of 1995.] on such land or building is leviable under section 95, such person shall be entitled to receive from his tenant the difference between the amount of the [property tax] [Words substituted for the words 'consolidated rate' by W.B. Act 17 of 1995.] on such land or building and the amount which would be leviable if the [property tax] [Words substituted for the words 'consolidated rate' by W.B. Act 17 of 1995.] on such land or building were calculated on the basis of the rent payable to him.