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 7] [Entire Act]

State of Maharashtra - Section

Section 200 in The Mumbai Municipal Corporation Act, 1888

200. [Service] [This words was substituted for the word Presentation' by Bombay B of 1942, Section 7(2).] of bills for certain taxes.

(1)When any property tax [* * *] [The words or tax on vehicles and animals, other than vehicles and animals referred to in sub-sections (2) and (3) of section 198 were deleted by Maharashtra 11 of 2002, Section 16(a)0, (w.e.f. 1.4.1999).], or [* * *] [The word any was deleted by Maharashtra 11 of 2002, Section 16(a)(ii), (w.e.f 1.4.1999).] instalment of any such tax, shall have become due, the Commissioner shall, with the least practicable delay, cause to be [served upon] [These words were substituted for the words presented to by Bombay 20 of 1952, Section 7(1)(b).] the person liable for the payment thereof a bill for the sum due.
(2)Every such bill shall specify the period for which, and the premises, [dog] [This word was substituted for the words vehicle or animal by Maharashtra 11 of 2002, Section 16(b)(1), (w.e.f. 1.4.1999).] in respect of which, the tax is charged, and shall also give notice of the time within which an appeal may be preferred, as hereinafter provided, against such tax. [* * *] [This portion was deleted by Maharashtra 11 of 2002, Section 16(b)(ii), (w.e.f. 1.4.1999).]