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 Odisha - Section

Section 261 in The Orissa Municipal Corporation Act, 2003

261. Power of Commissioner to prosecute or serve notice of demand.

(1)When any sum is due from any person on account of -
(a)tax on advertisements other than the advertisements published in newspapers; or
(b)any other tax, fee or charge leviable under this Act, the Commissioner may either prosecute such person, or cause to be served on such person a notice of demand in such Form as may be specified by regulations or in such other Form as the Commissioner may deem fit.
(2)The provisions of Section 259 shall apply mutatis mutandis, to every such recovery of sum due.