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 154] [Entire Act]

State of West Bengal - Subsection

Section 154(a) in The Chandernagore Municipal Corporation Act, 1990

(a)if there be but one occupier of the land or building, from such occupier half of the rate so paid, and may, if there be more than one occupier, recover from each occupier half of such sum as bears to the entire amount of rate so paid by owner the same proportion as the value of the portion of the land or building in the occupation of such occupier bears to the entire value of such land or building: