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 139A(1)] [Section 139A] [Entire Act]

State of West Bengal - Subsection

Section 139A(1)(b) in The Howrah Municipal Corporation Act, 1980

(b)any taxes or rates or charges in respect of the premises, are in arrear for payment for more than one year; or