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 182] [Entire Act]

State of Punjab - Subsection

Section 182(4) in The Punjab Municipal Act, 1999

(4)A newly constructed non-residential building shall become assessable from the year of the issue of the completion certificate under the provisions of this Act :Provided that if such building is occupied before the issue of the completion certificate in contravention of the provisions of this Act, such building shall be liable for assessment from the year of its occupation.Procedure for Determination