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 9] [Entire Act]

State of Andhra Pradesh - Section

Section 277 in Andhra Pradesh Municipalities Act, 1965

277. Power in respect of public markets.

(1)The council may provide places for use as public markets.
(2)The council may, in any public market, levy any one or more of the following fees at such rates and may place the collection of such fees under the management of such persons as may appear to it proper or may farm out such fees for any period not exceeding one year at a time and on such terms and subject to such conditions as it may deem fit--
(a)fees for the use of, or for the right to expose goods for sale in such markets;
(b)fees for the use of shops, stalls, pens or stands in such markets;
(c)fees on vehicles or pack-animals carrying, or on persons bringing goods for sale in such markets;
(d)fees on animals brought for sale into, or sold in such markets; and
(e)licence fees on brokers, commission agents, weigh men and measurers practising their calling in such markets.
(3)The council may, with the sanction of the Government close any public market or part thereof.
(4)The council may lease any land, shop, godown, building or terrace of a building owned by it and situated anywhere in the municipality for any period not exceeding five years at a time and subject to such terms and conditions as the council may deem fit:Provided that it shall be competent for the council to grant, with the prior sanction of the Government, any such lease for a period exceeding five years but not exceeding twenty-five years at a time.