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 Assam - Section

Section 92 in Assam Municipal Act, 1956

92. Exemptions and remissions.

(1)The tax mentioned in Section 68, sub-section (1) (a) (b) (d), shall not be assessed or levied on any building or holding which is used exclusively as a place of public worship, or on any holding which is duly registered as a public burial or burning ground under this Act.
(2)The Board at a meeting may exempt from assessment to the tax mentioned in Section 68, sub-section (1) (a), any holding used for the purposes of a public charity.
(3)The Board may, at a meeting, reduce the amount payable on,,Account of any of the taxes mentioned in section 68, -subsection (1) (a), (b) and (d) or remit the same, on the ground of excessive hardship to the person liable to pay the same:Provided that such reduction or remission shall not, unless renewed by the Board at a meeting, have effect for more than one financial year.