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 242] [Entire Act]

State of Punjab - Subsection

Section 242(1) in The Punjab Municipal Act, 1999

(1)Save as otherwise provided in this Act, if the amount of the tax for which a bill has been presented under section 241, is not paid within thirty days from the presentation thereof or if the tax on advertisements is not paid after it has become due, the Chief Officer of the Municipality may cause to be served upon the person liable for the payment of the same, a notice of demand in such form, as may be specified by the Municipality by regulation.