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 3] [Entire Act]

State of Rajasthan - Subsection

Section 3(4) in The Rajasthan Municipalities (Land and Buildings Tax) Rules, 1961

(4)[ The tax shall, subject to the provision contained in sub- rule (5) shall be leviable by the Board in four installments payable at the close of each quarter:] [Substituted by Notification No. F. (89) LSG/60, dated 14-2-1965.]