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 395] [Entire Act]

State of Tamilnadu - Subsection

Section 395(4) in The Madurai City Municipal Corporation Act, 1971

(4)In any legal proceedings, in respect of powers exercised under this section in which it is alleged that any animal, poultry, fish or articles of food were not kept, exposed, hawked about, manufactured, prepared, stored, packed or cleansed for sale, or where not intended for human food, the burden of proof shall lie on the party so alleging.