Section 120(1) in The Chandernagore Municipal Corporation Act, 1990
(1)If the annual value of any land or building exceeds the amount of rent of such land or building payable to the person upon whom the [property tax] [Words substituted by West Bengal Act 17 of 1995.] on such land or building is leviable under section 119, such person shall be entitled to receive from his tenant the difference between the amount of the [property tax] [Words substituted by West Bengal Act 17 of 1995.] on such land or building and the amount which would be leviable if the [property tax] [Words substituted by West Bengal Act 17 of 1995.] on such land or building were calculated on the basis of the rent payable to him.