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 123 in The Chandernagore Municipal Corporation Act, 1990

123.

[Property tax] [Words substituted by West Bengal Act 17 of 1995.] in a bustee.
(1)Notwithstanding anything contained elsewhere in this Act, the [property tax] [Words substituted by West Bengal Act 17 of 1995.] on lands and buildings in a bustee shall, after deducting therefrom a sum equal to one-eighth of such rate, be paid by the owner of the land in the bustee.
(2)Whenever a [property tax] [Words substituted by West Bengal Act 17 of 1995.] on land and building in a bustee is leviable, the owner of the land in such bustee may recover from the owner of each hut standing thereon-
(i)half of the [property tax] [Words substituted by West Bengal Act 17 of 1995.] on the land on which the hut stands; and
(ii)the [property tax] [Words substituted by West Bengal Act 17 of 1995.] on the hut standing on the land.
(3)The sum deducted under sub-section (1) shall be retained by the owner of the land in the bustee-
(a)as a set-off against the expenses which may be incurred in collecting the portion of the [property tax] [Words substituted by West Bengal Act 17 of 1995.] on lands and buildings recoverable under sub-section (2), and
(b)as a commutation of all refunds in respect of the huts which are vacant or which may be removed or destroyed during the period the [property tax] [Words substituted by West Bengal Act 17 of 1995.] on lands and buildings remains in force.