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 139(2)] [Section 139] [Entire Act]

State of Uttar Pradesh - Subsection

Section 139(2)(b) in The U.P. Municipalities Act, 1916

(b)in the case of a total exemption, by means of the deduction from such total amount of the whole amount assessed, on account of the single tax.