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 1] [Entire Act]

State of Uttar Pradesh - Section

Section 37A in The U.P. Panchayat Raj Act, 1947

37A. Appeal against levy of tax, rate or fee. -

(1)An appeal against the levy of a tax, rate or fee by the [Gram Panchayat] [Substituted by U.P. Act No. 9 of 1994.] shall lie to the prescribed authority.
(2)Where it is brought to the notice of the prescribed authority, that a tax, rate or fee has not been imposed on any person on whom it should have been imposed, it may direct the [Gram Panchayat] [Substituted by U.P. Act No. 9 of 1994.] to impose it on that person or persons and the [Gram Panchayat] [Substituted by U.P. Act No. 9 of 1994.] shall thereupon act accordingly.