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 141B] [Entire Act]

Bombay Presidency - Subsection

Section 141B(3) in The Bombay Provincial Municipal Corporations Act, 1949

(3)The rate of tax determined under sub-section (1) read with sub-section (2) shall not-
(a)in respect of residential buildings, be less than ten rupees per square metre of carpet area and more than forty rupees per square metre of carpet area, and
(b)in respect of buildings other than residential, be not less than twenty rupees per square metre of carpet area and more than eighty rupees per square metre of carpet area.