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 4C] [Entire Act]

State of Uttar Pradesh - Subsection

Section 4C(3) in Uttar Pradesh Municipal Corporation (Property Taxes) Rules, 2000

(3)Rebates - Rebates shall be admissible in annual value of residential buildings and taxes shall be payable in accordance with the provisions prescribed in the Act.