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 24] [Entire Act]

State of Kerala - Subsection

Section 24(2) in Kerala Building Tax Act, 1975

(2)Before instituting proceedings against any person under sub-section (1), the officer authorize under that sub-section shall call upon such person to show cause why proceedings should not be instituted against him.