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 72] [Entire Act]

State of Assam - Subsection

Section 72(4) in Assam Municipal Act, 1956

(4). A rebate of not less than fifty per centum of the latrine-tax-on a holding shall be allowed If the holding is provided with sanitary type latrine and does not certain any service latrine.