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 61] [Entire Act]

NCT Delhi - Section

Section 170 in The Delhi Municipal Corporation Act, 1957

170. Conditions of right to appeal.

- No appeal shall be heard or determined under section 169 unless—
(a)the appeal is, in the case of a property tax, brought within thirty days next after the date of authentication of the assessment list under section 124 (exclusive of the time requisite for obtaining a copy of the relevant entries therein) or, as the case may be, within thirty days of the date on which an amendment is finally made under section 126, and, in the case of any other tax, within thirty days next after the date of the receipt of the notice of assessment or of alteration of assessment or, if no notice has been given, within thirty days after the date of the presentation of the first bill or, as the case may be, the first notice of demand in respect thereof:
Provided that an appeal may be admitted after the expiration of the period prescribed therefor by this section if the appellant satisfies the [Municipal Taxation Tribunal] [Substituted by Delhi Act 6 of 2003, section 33, for "Court" (w.e.f. 1-8-2003)] that he had sufficient cause for not preferring the appeal within that period;
(b)the amount, if any, in dispute in the appeal has been deposited by the appellant in the office of the [a Corporation.] [Substituted by Delhi Act 12 of 2011, section 2(a) for "the Corporation" (w.e.f. 13-1-2012)]