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 264] [Entire Act]

State of Kerala - Subsection

Section 264(3) in Kerala Municipality Act, 1994

(3)The Secretary shall on receipt of the return, send to every such person a half yearly bill requiring him to pay the tax within the time, specified in the bill.