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 450] [Entire Act]

State of Punjab - Subsection

Section 450(2) in The Punjab Municipal Act, 1999

(2)Any person contravening the provisions of sub-section (1) and any animal or articles exposed for sale by such person, may be summarily removed from the market by or under the orders of the Chief Officer by a Police Officer or any officer or employee of the Municipality authorised by the Chief Officer in this behalf.