Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 153] [Entire Act] State of Uttar Pradesh - Subsection Section 153(d) in The U.P. Municipalities Act, 1916 (d)the fees for notices demanding payments on account of a tax and for the execution of warrants of distress;