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] [Entire Act]

State of Uttar Pradesh - Section

Section 99 in The U.P. Water Supply and Sewerage Act, 1975

99. Transitory Provision.

(1)Any water tax or sewerage tax, by whatever name called, imposed by the local body concerned in respect of any local area for which a Jal Sansthan has been constituted under Section 18 before the date of such constitution, hereinafter called the said date and any notification, notice, order, direction, rule, bye-law or form in relation to such tax or to the provision of water supply or sewerage services immediately before the said date including any assessment or order, or order for exemption or connection, disconnection or reconnection made or granted, or penalty imposed in respect of the owner or occupier of any premises, or any licence issued to a plumber, or any order made in connection therewith, under any provision of law applicable to the local body having jurisdiction over such area, and in force immediately before the said date shall continue in force until other provision or order is made or other proceedings or action taken under this Act by the Jal Sansthan concerned for imposition or assessment of such tax or for grant of such licence or connection or provision of such services, and any reference in such notification, notice, order, direction, rule, bye-laws or licence to the local body concerned shall be construed as a reference to the Jal Sansthan concerned and in particular the proceeds of such taxes and fees shall go into the fund of the Jal Sansthan concerned instead of the fund of the local body concerned.
(2)During the period between the commencement of this Act and [September 30, 1978] [Substituted by U.P. Act No. 28 of 1978 and shall be deemed always to have been substituted.] any rule, regulation or bye-law may be made under Section 96, Section 97 or Section 98, as the case may be, with retrospective effect to a date not earlier than May 20,1975.
(3)[* * *] [Omitted by U.P. Act No. 28 of 1978.]