>
Title: Need to amend the Bombay Port Trust Act, 1879 in order to enable the Municipal Corporation of Greater Mumbai to levy property tax either on the basis of the capital value of the properties or their rateable value.
DR. SANJEEV GANESH NAIK (THANE): Under the Mumbai Municipal Corporation Act, 1988, property tax is levied on the basis of rateable value of the property-value of the property. This Act has now been amended by the Maharashtra Act No. XI of 2009 dated the 13th April, 2009 to provide for an option to the Municipal Corporation of Greater Mumbai for levying property tax either on the basis of the Capital value of properties or their rateable value. In order to bring in force the above amendment, the Central Act of the Bombay Port Trust Act, 1879 has been sent to the Government of India vide letter No. BMC-1005/185/CR24/UD-32 dated 30th June 2006. But the matter is pending with Government of India for a long. I, therefore, urge upon the Government to amend the Bombay Port Trust Act, 1879 as proposed at the earliest.