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 12] [Entire Act]

State of Tamilnadu - Subsection

Section 12(2) in Tamil Nadu Public Libraries Act, 1948

(2)The cess levied under sub-section (1) shall be collected-
(a)in the City of Tamil Nadu by the Corporation of Tamil Nadu;
(b)in an area within the jurisdiction of a municipal council, by the municipal council;
(c)in an area in a district not included within the jurisdiction of municipal council or a panchayat, by the district board.
(d)in an area in a district not included within the jurisdiction of municipal council or a panchayat, by the district board.
if the cess were a property tax or house tax payable under the Tamil Nadu (Tamil Nadu Act IV of 1919, Tamil Nadu Act V of 1920, Tamil Nadu Act XIV of 1920) City Municipal Act, 1919, or the Tamil Nadu District Municipalities Act, 1920 or the Tamil Nadu Local Boards Act, 1920 as the case may be, and all the relevant provisions of the said Acts shall apply accordingly:Provided that the Government may, by notification, direct that for the purpose of the collection of the cess aforesaid, the provisions of the 1920.Tamil Nadu City Municipal Act, 1919 (Tamil Nadu Act IV of 1919), or the Tamil Nadu District Municipalities Act, 1920(Tamil Nadu Act V of 1920), or the Tamil Nadu Local Board Act, 1920(Tamil Nadu Act XIV of 1920), as the case may be, shall apply subject to such modifications as may be specified in the notification.