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 3] [Entire Act]

State of Assam - Subsection

Section 3(17) in Gauhati Municipal Corporation Act, 1971

(17)"Dairy" includes any farm, cattle-shed, cow house, from which milk-store, milk-shop or other places -
(a)From which milk is supplied for sale, or
(b)In which milk is kept for purposes of sale or used for manufacture or preparation for sale of say of the following articles: -
(i)Butter,
(ii)Ghee,
(iii)Curds, and
(v)Dried, sterilised or condensed or tinned milk; but does not include -
(a)A shop or other place in which milk is sold for consumption on the premises only, or
(b)A shop or other place form which milk is sold or supplied in hermetically closed and unopened receptacles in the same original condition in which it was first received in such shop or other place.