Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 395] [Entire Act] State of Jammu-Kashmir - Subsection Section 395(v) in Jammu and Kashmir Municipal Corporation Act, 2000 (v)the notice to be given to the Commissioner by any person who becomes the owner or possess or of a vehicle or animal in respect of which any tax is payable under this Act ;