(1)Notwithstanding anything contained in this Chapter or in any other law for the time being in force, the Board of Councilors may, for reasons to be recorded in writing, at any time direct alteration and amendment of the assessment list in any of the following cases :(a)when the ownership of holding changes: or(b)when any tenancy or any rent in respect of the holding changes; or(c)when the nature of use of the holding change; or(d)when the land and building comprised in the holding has been re-developed or substantially altered or improved during the period the annual valuation remains in force; or(e)when the value of the land and building comprised in the holding has been substantially reduced owing to demolition or has suffered depreciation from any accident or calamity during the period the annual valuation remains in force; or(f)when the holding has been acquired by purchase or otherwise by the State Government during the period the annual valuation remains in force; or(g)when the valuation or assessment has been set aside or declared void by an order of the Court necessitating revaluation or reassessment of a holding; or(h)when it has been discovered that the holding has been grossly undervalued by reasons of any fraud, misrepresentation, mistake or error; or(i)when an alteration has been necessitated to correct any patent error.