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 281] [Entire Act]

State of Chattisgarh - Subsection

Section 281(1) in The Chhattisgarh Municipal Corporation Act, 1956

(1)No person who is suffering from a dangerous disease shall enter, or cause or permit himself to be carried in a public conveyance, nor shall any other person knowingly cause or permit a person in his charge and suffering from a dangerous disease or the dead body of any person who has died from such disease to be carried in a public conveyance without-
(a)previously notifying to the owner, driver, or person in charge of such conveyance that he or it is so infected; and
(b)taking proper precautions against the spreading of such disease.