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 265] [Entire Act]

State of Chattisgarh - Subsection

Section 265(b) in The Chhattisgarh Municipal Corporation Act, 1956

(b)no such person shall plead that he was ignorant that the animal, foods, drink, drug or a substitute was diseased, unsound, unwholesome, unfit for human consumption or adultered or did not fulfill the conditions specified, or was substitute, as the case may be;