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 214] [Entire Act]

State of Assam - Subsection

Section 214(3) in Assam Municipal Act, 1956

(3)The Board may charge such fees as it may think flit in respect of the removal of such rubbish as is referred to in sub-section (1), with the consent of the occupiers of any house or land from such house or land or in respect of the removal from such public road of any rubbish which has accumulated in the exercise of a trade or business.