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 Rajasthan - Section

Section 111 in Rajasthan Municipalities Act, 2009

111. Power of Government to suspend or prohibit or remedy tax.

- If it appears to the State Government on complaint or otherwise that any tax, levied by a Municipality under Section 102 and 103 is unfair in its incidence or that the levy thereof or any part thereof is contrary or obnoxious to the interest of the general public, the State Government may require the said Municipality within such period as it shall fix in this behalf to take measures for removing any defect or objection which appear to it to exist in the said tax or in the method of assessing or collection of the same, and if, within the period so fixed, such requirement is not carried into effect to the satisfaction of the State Government it may, by notification in the Official Gazette, suspend the levy of the tax or of any part thereof, until such time as the defect or objection is removed or may abolish or reduce such tax.