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 62] [Entire Act]

State of Himachal Pradesh - Subsection

Section 62(7) in The Himachal Pradesh Town and Country Planning Act, 1977

(7)After the final determination of the assessment the Town and Country Development Authority shall cause a notice to be served on each assessee asking him to pay the development charges within a period of sixty days from the date of receipt of the notice by him.