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 West Bengal - Section

Section 122 in The Asansol Municipal Corporation Act, 1990.

122. Default of payment [property tax] [Words substituted by W.B. Act 17 of 1995.]. -

(1)When a person liable for the payment of the [property tax] [Words substituted by W.B. Act 17 of 1995.] on lands and buildings or surcharge on the [property tax] [Words substituted by W.B. Act 17 of 1995.] defaults to pay the sum due within the prescribed period, a sum not exceeding twenty-five per cent of the amount of the [property tax] [Words substituted by W.B. Act 17 of 1995.] or the surcharge, as may be determined by the Corporation by regulations, may be recovered from him by way of penalty, in addition to the amount of the [property tax] [Words substituted by W.B. Act 17 of 1995.] or the surcharge payable by him.
(2)The amount due as penalty under sub-section (1) shall be recoverable as an arrear of tax under this Act.[D. Professions, trades and callings.] [Words substituted by W.B. Act 17 of 1995.]