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 20] [Entire Act]

State of Telangana - Subsection

Section 20(2) in Telangana Excise Act, 1968

(2)If any riot or any unlawful assembly is apprehended or occurs in the vicinity of any such [shop/bar] [Substituted by Act No. 1 of 2010.] any Magistrate of the first or second class may, for reasons to be recorded in writing, require such [shop/bar] [Substituted by Act No.1 of 2010.] to be kept closed for such reasonable period as he may think necessary.