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 Maharashtra - Section

Section 139 in The Maharashtra Municipal Corporations Act, 1949

139. Primary responsibility for property taxes on whom to rest. - (1) Subject to the provisions of sub-section (2) property taxes assessed upon any premises shall be primarily leviable as follows, namely :-

(a)if the premises are held immediately from the [Government] or from the Corporation, from the actual occupier thereof:Provided that property taxes due in respect of buildings vesting in the [Government] and occupied by' servants of the [Government] or other persons on payment of rent shall be leviable primarily from the [Government][(a1) if the premises are held or occupied by a person, who is not owner and the where abouts of the owner of the premises cannot be ascertained, from the holder or occupier; and(a2)if the premises are held or developed by a developer or an attorney or any person in whatever capacity such person may be holding the premises and in each of whom the right to sell the same exists or is acquired, from such holder, developer, attorney, or person, as the case may be:Provided that, such holder, developer, attorney or person shall be liable until the actual sale is effected.](b)if the premises are not so held, -(i)from the lessor if the premises are let;(ii)from the superior lessor if the premises are subject;(iii)from the person in whom the right to let the premises vests if they are unlet.
(2)If any land has been let for any term exceeding, one year to a tenant, and such tenant has built upon the land, the property taxes assessed upon the said land and upon the building erected thereon shall be primarily leviable from the said tenant or any person deriving title from the said tenant by the operation of law or by assignment or transfer but not by sub-lease on the legal representative of the said tenant or person whether the premises be in the occupation of the said tenant or person or legal representative or a sub-tenant.