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 148] [Entire Act]

State of Assam - Subsection

Section 148(b) in Gauhati Municipal Corporation Act, 1971

(b)Buildings and lands occupied and used for public worship or for charitable purposes, so declared by the Corporation;