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 34] [Entire Act]

Greater Bengaluru City Corporation -

Section 34(9) in THE BRUHAT BENGALURU MAHANAGARA PALIKE ACT, 2020

(9)Before any owner or occupier submits any return under sub-section (7),he shall pay in advance half-yearly tax calculated or the full amount of theproperty tax payable by him for the year on the basis of such return declared by