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 141B] [Entire Act]

Bombay Presidency - Subsection

Section 141B(2) in The Bombay Provincial Municipal Corporations Act, 1949

(2)For the purpose of levy of tax on buildings in the City under sub-section (1) ,-
(a)the buildings may be classified into residential buildings and buildings other than residential; and
(b)the Corporation may determine one rate of tax for residential buildings and.the other rate of tax for buildings other than residential:
Provided that it shall be lawful for the Corporation to determine for residential buildings, the carpet area of which does not exceed forty square metres, such rate of tax as is lower than the rate of tax determined for residential buildings generally under this sub-section.