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 12] [Entire Act]

State of Maharashtra - Section

Section 491 in The Mumbai Municipal Corporation Act, 1888

491. Expenses recoverable under this Act to be payable on demand; and if not paid on demand may be recovered as an arrear of property tax.

(1)Whenever under this Act, or any regulation or by-law made under this Act, the expenses of any work executed or of any measure taken or thing done by or under the order of the Commissioner [or the General Manager] [These words were inserted by Bombay 48 of 1948.] or of any municipal officer empowered under section [68 [* * *] [This was substituted for the figures 68 by Bombay 48 of 1948, Section 50(ii).] ] in this behalf are payable by any person, the same shall be payable on demand.
(2)If not paid on demand the said expenses shall be recoverable by the Commissioner [or the General Manager] [These words were inserted by Bombay 48 of 1948.] subject to the provisions of sub-section (2) of section 503, by distress and sale of the goods and chattles of the defaulter, as if the amount thereof were a property tax due by the said defaulter.