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 388] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 388(b) in Jammu and Kashmir Municipal Corporation Act, 2000

(b)contest or compromise any appeal against rateable value or the assessment of any tax or rate ;