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 219] [Entire Act]

State of Punjab - Subsection

Section 219(2) in The Punjab Municipal Act, 1999

(2)For the purpose of advertisement, every person, -
(a)using any site before the commencement of this Act, within ninety days from the date of such commencement; or
(b)intending to use any site; or
(c)whose licence for use of any site is about to expire;
shall apply for licence or renewal of licence, as the case may be to the Chief Officer of the Municipality in such form and in such manner, as may be determined by the Municipality by regulations.