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 1] [Entire Act]

State of Maharashtra - Section

Section 116 in The City of Nagpur Corporation Act, 1948

116. [General tax on properties to be levied]. - (1) [The General tax] shall be imposed by the Corporation upon all lands and buildings within the City except the following namely :-

(a)buildings or lands or portions thereof exclusively occupied for public worship or for charitable purposes or for public burial or burning or for the disposal of the dead;(b)buildings and lands vested in Government used solely for public purposes or in the Corporation, in respect of which the said tax, if levied, would under the provisions hereinafter contained be primarily leviable from the Government or the Corporation, respectively;(c)buildings and lands of a rental value of not more than [twenty-four rupees] per annum where such building or land is occupied by the owner, and he does not possess any other building or land within the limits of the Corporation.
(2)The following buildings and lands or portions thereof shall not be deemed to be exclusively occupied for the purposes specified in clause (a) of sub-section (1), namely :-
(i)those in which any trade or business is carried on; and
(ii)those in respect of which rent is derived whether such rent is or is not applied exclusively towards the objects specified in that clause.
(3)Where any portion of any building or land is exempt from the [general tax] by reason of its being exclusively occupied for the purposes specified in clause (a) of sub-section (1), such portion shall be deemed to be a separate property for the purposes of the said tax.[(4) In fixing the rate of property tax, the Corporation may, subject to the minimum laid down in sub-section (1), fix rates of [general tax] rising with the different slabs of annual valuation but the rate of tax for any such slab shall be uniform throughout the area of the Corporation].[116A. Temporary provision for levying general tax at reduced rate in area of Zilla Parishad included in a City. - (1) Notwithstanding anything contained in section 116 or any other provisions of this Act, whenever the limits of a city are altered under sub-section (3) of section 389 so as to include any area of a Zilla Parishad, then the general tax shall be levied on lands and building in the former Zilla Parishad area during the periods specified in column 2 against each of the entries of the Table hereto, as per the amounts respectively specified in column 3 thereof, and such amounts shall not be liable to be increased under sub-section (3) of section 89 during the said period.Table
Sr. No. Period   Amount of Property Tax
(1) (2)   (3)
1. Period from the date of inclusion of the areain the City upto and inclusive of the 31st March of the secondyear following the year in which the area is including in thecity.   The amount calculated at the rate of tax onland and buildings payable in the area immediately before theinclusion in the City, under clause (i) of sub-section (1) ofsection 124 of the Bombay Village Panchayats Act, 1958, orclause (e) of sub-section (1) of section 157 of the MaharashtraZilla Parishads and Panchayat Samitis Act, 1961, as thecase may be (hereinafter in this Table referred to as "theamount of tax payable in the Zilla Parishad area:).
2. Period of one year following the periodreferred to in entry 1.   20 per cent, of the amount of general taxpayable in the City or the amount of tax payable in the //ZillaParishad// area, whichever is more.
3. Period of one year following the periodreferred to in entry 2.   40 per cent, of the amount of general taxpayable in the City or the amount of tax payable in the //ZillaParishad// area, whichever is more.
4. Period of one year following the periodreferred to in entry 3.   60 per cent, of the amount of general taxpayable in the City or the amount of tax payable in the //ZillaParishad// area, whichever is more.
5. Period of one year following the periodreferred to in entry 4.   80 per cent of the amount of general taxpayable in the City or the amount of tax payable in the //ZillaParishad// area, whichever is more.
6. Period of one year following the periodreferred to in entry 5.   The same amount of general tax as in force andpayable in the remaining area of the City.
(2)The Corporation shall spend the amount worked out at the rate of not less than one third of t he per capita expenditure incurred in the Corporation area for the year immediately preceding the year of inclusion of the Zilla Parishad area in the City or any such higher amount as may be feasible on development works in the newly included Zilla Parishad area for the periods mentioned in entries 1 to 5 in the Table in subsection (1).]