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 255] [Entire Act]

State of Assam - Subsection

Section 255(2) in Assam Municipal Act, 1956

(2)The Board may on good and sufficient cause, revoke or withdraw any such license as it may think fit, and any person to whom such license is granted, whose charges for the sale of any such article at any higher rate than the rate fixed, shall be liable to have his license cancelled and shall be also liable to a fine not exceeding fifty rupees.Disorderly House and Persons