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] [Entire Act]

State of West Bengal - Section

Section 152 in West Bengal Municipal Act, 1993

152. Recovery of tax.

(1)If any person liable for payment of any tax does not, within sixty days of the service of notice of demand under section 151, pay the amount due, such sum together with costs, interest due and penalty may be recovered under a warrant issued in such form as may be specified by the State Government in this behalf, either by distress and sale of movable property, or by attachment and sale of immovable property, of the defaulter as the Chairman may decide :Provided that the Chairman shall not recover any sum the liability of which has been remitted on review under the provisions of this Act.
(2)Every warrant issued under sub-section (1) shall be signed by the Chairman or any other officer authorized by him in this behalf.