Section 179(2) in Kolkata Municipal Corporation Act, 1980
(2)The annual valuation under this Chapter(a)[ shall be made by the Municipal Commissioner, immediately after final publication of the scheme, under the provisions of the Kolkata Municipal Corporation (Amendment) Act, 2006, for the entire area within the jurisdiction of Corporation or, if felt necessary, any part thereof, and shall be enforced throughout the area of the Corporation or, if felt necessary, in any part thereof for the first time;] [Existing clause (a) renumbered as clause (aa) and new clause (a) inserted before clause (aa) as so renumbered by section 8(3)(i) of the Kolkata Municipal Corporation (Amendment) Act, 2006 (West Bengal Act 32 of 2006), w.e.f. 1.5.2007.](aa)[] [Existing clause (a) renumbered as clause (aa) and new clause (a) inserted before clause (aa) as so renumbered by section 8(3)(i) of the Kolkata Municipal Corporation (Amendment) Act, 2006 (West Bengal Act 32 of 2006), w.e.f. 1.5.2007.] shall be made by the Municipal Commissioner or, if the State Government so directs, by the Central Valuation Board established under the West Bengal Central Valuation Board Act, 1978 (West Bengal Act LVII of 1978),(b)shall have effect from the beginning of the quarter of a year ending on the 30th June or 30th September or 31st December or 31st March, as the case may be, following that in which a notice under sub-section (2) of section 184 is issued,(c)shall, subject to the other provisions of this Chapter, remain in force in respect of each ward of the Corporation for a period of ;[five years from the date of publication of scheme] [Substituted by section 8(3)(ii), ibid, w.e.f. 1.5.2007, for the words "six years".], irrespective of any alteration during such period in the number or boundaries of such ward, and(d)may be revised on the expiration of each such period[ xxx ] [First and second proviso omitted by section 8(3)(iii), ibid, w.e.f. 1.5.2007.]