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 7] [Entire Act]

State of Tamilnadu - Subsection

Section 7(4) in Tamil Nadu Village Panchayats (Assessment and Collection of Taxes) Rules, 1999

(4)Before passing a resolution imposing a tax for the first time or increasing the rate of an existing tax, the village panchayat shall publish a notice in at least one Tamil newspaper and also on the notice board of the office of the village panchayat and in such other places within the village panchayat limits as may be specified by the village panchayat and by beat of drum, of its intention proposed to levy any tax or increase the existing rate of tax, fixing a reasonable period not being less than one month for submission of objections and consider such objection, if any, received within the stipulated period before passing the said resolution.