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 258] [Entire Act]

State of Odisha - Subsection

Section 258(1) in The Orissa Municipal Corporation Act, 2003

(1)When any tax has become due, the Commissioner shall cause to be presented to the person liable for the payment thereof a bill for the amount due :Provided that no such bill shall be necessary in the case of -
(a)a tax on advertisements;
(b)a tax on congregations; and
(c)a toll :
Provided further that for the purpose of recovery of any tax by the preparation and presentation of a bill or notice of demand and the collection of tax in pursuance thereof, the Standing Committee on Taxation, Finance and Accounts may, with the approval of the Corporation, entrust the work to any agency under any law for the time being in force, or to any other agency, on such terms and conditions as may be specified by regulations.Explanation.I - A bill shall be deemed to be presented under this Section if it is sent by registered post or by courier agency or by electronic mail to the person liable for payment of the amount Included in the bill, and, in such case, the date of posting, or the date on which it is delivered by the courier agency or by electronic mail shall be deemed to be the date of presentation of the bill to such person.Explanation.II - "courier agency" shall have the same meaning as in the Explanation to Sub-section (3) of Section 235.Explanation. III - "electronic mail" shall include email or facsimile transmission.