Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 141] [Entire Act] State of Tamilnadu - Subsection Section 141(2) in The Madurai City Municipal Corporation Act, 1971 (2)The rates of the tax shall be determined by the council, provided always that they shall not exceed the maximum laid down in Schedule II.