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 199] [Entire Act]

State of Punjab - Subsection

Section 199(6) in The Punjab Municipal Act, 1999

(6)The valuation fixed after disposal of the appeal under this section, shall have effect from the year in which such valuation would have taken effect and shall continue to remain in force during the period such valuation would have remained in force, had not appeal been filed.