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 388] [Entire Act]

State of Tamilnadu - Subsection

Section 388(d) in The Madurai City Municipal Corporation Act, 1971

(d)requiring that any market-building, market-place, bazaar, slaughterhouse or place specified as aforesaid be properly ventilated and provided with sufficient supply of water;