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 57(1)] [Section 57] [Entire Act]

State of Tamilnadu - Subsection

Section 57(1)(j) in The Madurai City Municipal Corporation Act, 1971

(j)fails to pay arrears of any kind due by him (otherwise than in a fiduciary capacity) to the corporation, within three months after a bill, notice or direction has been served upon him under this Act, or where in the case of any arrear this Act does not require the service of any bill, notice or direction, within three months after a notice requiring payment of the arrear (which notice shall be the duty of the Commissioner to serve at the earliest possible date) has been duly served upon him by the Commissioner; Provided that the person concerned shall not incur the disqualification under this sub-section unless he has been given a reasonable opportunity by the Commissioner for making his representation, if any;