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 290] [Entire Act]

State of Madhya Pradesh - Subsection

Section 290(1) in The M.P. Municipalities Act, 1961

(1)The Council may, by a notice in the prescribed manner, prohibit in any specified part of the Municipal area-
(a)the keeping of a brothel;
(b)the residence of any person who practices prostitution.