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 41] [Entire Act]

State of Tamilnadu - Subsection

Section 41(5) in The Tamil Nadu Cinemas (Regulation) Rules, 1957

(5)[ a certified copy of the registered deed authorising the applicant to act as a Managing Partner or Managing Trustee, in case the cinema theatre is run by a partnership firm or a trust, as the case may be.] [Added G.O. Ms. No. 1045, Home, dated the 9th July 1993.]