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 126] [Entire Act]

State of Himachal Pradesh - Subsection

Section 126(1) in The Himachal Pradesh Municipal Corporation Act, 1994

(1)Within any municipal area no person shall establish a new factory or workshop without having obtained the consent of the municipality.