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]

NCT Delhi - Section

Section 39 in Delhi Panchayat Raj Act, 1954

39. Imposition of taxes.

(1)A Gaon Sabha may, with the previous sanction of the Chief Commissioner, impose the following taxes namely -
(i)a tax on the rent payable by an Asami under the Delhi Land Reforms Act, 1954, no exceeding half an anna in a rupee of such rent, the tax aforesaid being payable by the person or persons severally or jointly in cultivatory possession of such lands.
(ii)a tax on the land revenue payable by a Bhumidhar on account of land held by him, not exceeding one anna in a rupee of such land revenue, the tax aforesaid being payable by the person or persons severally or jointly recorded as Bhumidhar on such land in revenue records.
(iii)[ ***] [Sub-clauses (iii), (iv) omitted by Delhi Municipal Corporation Act, 1957.]
(iv)[ ***] [Sub-clauses (iii), (iv) omitted by Delhi Municipal Corporation Act, 1957.]
Provided that the total amount of the aforesaid taxes in respect of anyone person shall not exceed rupees 250 per annum.
(2)The Chief Commissioner may at any time withdraw the sanction so given and the tax shall thereupon cease to be levied.
(3)[ ***] [Clause (3) Omitted by Delhi Municipal Corporation Act, 1957.]