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 5] [Entire Act]

State of Punjab - Section

Section 179 in The Punjab Municipal Act, 1999

179. Rate of tax on lands and buildings.

(1)The tax on lands and buildings shall be levied on the annual value thereof as determined under this Chapter.
(2)The rate of tax on lands and buildings shall be determined by Government, by notification, and for different municipalities different rates may be determined for different categories of lands or buildings :Provided that the rate of tax shall not exceed fifteen per cent of the annual value of such lands or buildings.
(3)In calculating the gross amount of the tax that may be levied on lands and buildings per annum, and the net amount payable per annum after allowing rebate under sub-section (2) of section 240, the fraction of a rupee shall be rounded off to the nearest rupee, fifty paise being treated as rupee one.
(4)Where a portion of any land or building, is used for commercial, industrial or such other non-residential purposes, as the Municipality may determine, or where a tax is levied on commercial establishments in a multistoreyed building, the amount of tax in respect of such portion shall, while fixing the amount of tax for the entire lands or building, be separately assessed.Exemptions