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 52] [Entire Act]

State of Uttar Pradesh - Subsection

Section 52(1) in The U.P. Water Supply and Sewerage Act, 1975

(1)For the purposes of this Act, a Jal Sansthan shall levy, on premises situated within its area :
(a)where the area is covered by the water supply services of Jal Sansthan, a water tax; and
(b)where the area is covered by the sewerage services of Jal Sansthan, a sewerage tax.