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 2] [Entire Act]

State of Punjab - Subsection

Section 2(45) in The Punjab Municipal Corporation Act, 1976

(45)"rate payer" means a person liable to pay any rate, tax, cess or licence fee under this Act;