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 200(5)] [Section 200] [Entire Act]

State of Tamilnadu - Subsection

Section 200(5)(f) in The Madurai City Municipal Corporation Act, 1971

(f)for washing vehicles where they are kept for sale or hire, but shall be deemed to include a supply -
(i)for flushing latrines or drains;
(ii)for all baths other than swimming baths or public baths;
(iii)for the consumption and use of inmates of hotels, lodging houses and residential clubs and for baths used by such inmates; or
(iv)for the consumption and use of persons resorting to theatres and cinemas.