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 4] [Entire Act]

State of Uttar Pradesh - Section

Section 199 in Uttar Pradesh Municipal Corporation Act, 1959

199. Framing of preliminary proposals.

(1)When a Corporation desires to impose a tax specified in sub-section (2) of Section 172 it shall by resolution direct the Executive Committee to frame proposals specifying -
(a)the tax, being one of the taxes described in sub-section (2) of Section 172 which it desires to impose;
(b)the persons or class of persons to be made liable, and the description of property or other taxable thing or circumstances in respect of which they are to be made liable, except where and in so far as any class or description is already sufficiently defined under clause (a) or by this Act;
(c)the amount or rate leviable from each such person or class of persons;
(d)any other matter referred to in Section 219 which the State Government requires by rule to be specified.
(2)Upon a resolution being passed under sub-section (1) the Executive Committee shall frame the proposals and also prepare a draft of the rules which it desires the State Government to make in respect of the matters referred to in Section (3) The Executive Committee shall, thereafter, publish in the manner prescribed by rule the proposals framed under sub-section (1) and the draft rules framed under sub-section (2) along with a notice in the form to be prescribed by rule.