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 Jammu-Kashmir - Section

Section 136 in Jammu and Kashmir Municipal Corporation Act, 2000

136. Power to inspect for the purposes of determining the rateable value of tax or fee.

(1)The Commissioner or any other person authorized by him in this behalf, may without giving any previous notice, enter upon and make an inspection of:-
(a)any land or building for the purpose of determining the rateable value of such land or building ;
(b)any stable, garage, or coach house or any place wherein he may have reason to believe that there is any vehicle or animal liable to a tax or fee under this Act ;
(c)any place or premises which he has reason to believe are being used or are about to be used for any performance of show in respect of which the show tax is payable or would be payable; and
(d)any land, building or vehicle in or upon which any advertisement liable to fee under this Act is exhibited or displayed.
(2)The Commissioner may, be written summons, require that attendance before him of any person whom he has reason to believe to be liable to the payment of a tax in respect of a vehicle or animal, or of any servant of any such person and may examine such person or servant as to the number and description of vehicles and animals owned by or in the possession or under the control of such person and every person and servant of such person so summoned shall be found to attend before the Commissioner and to give information to the best of his knowledge and belief as to the said matter.