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 46] [Entire Act]

NCT Delhi - Section

Section 156 in The Delhi Municipal Corporation Act, 1957

156. Recovery of tax.

(1)If the person liable for the payment of the tax does not, within thirty days from the service of the notice of demand, pay the amount due, such sum together with all costs and the penalty provided for in section 155, may be recovered under a warrant, issued in the form set forth in the Eighth Schedule, by distress and sale of the movable property or the attachment and sale of the immovable property, of the defaulter:Provided that the Commissioner shall not recover any sum the liability for which has been remitted on appeal under the provisions of this Act.
(2)Every warrant issued under this section shall be signed by the Commissioner.