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 2] [Section 141B(3)] [Section 141B] [Entire Act]

State of Gujarat - Subsection

Section 141B(3)(b) in The Gujarat Provincial Municipal Corporations Act, 1949

(b)in respect of buildings other than residential, be not less than twenty rupees per square metre of carpet area and more than eighty rupees per square metre of carpet area.