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 10] [Entire Act]

State of Tamilnadu - Subsection

Section 10(2) in The Tamil Nadu Canals and Public Ferries Act, 1890

(2)All vessels used by a person authorized under clause (6) of sub-section (1) shall be licensed, and the [State] [Substituted for the word 'Provincial' by the Adaptation Order of 1950.] Government may fix the fees payable for such licence.