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] [Entire Act]

State of Telangana - Section

Section 536 in Greater Hyderabad Municipal Corporation Act, 1955

536. Regulations and table of stallage rents to be posted up in markets and slaughter-houses.

(1)A printed copy of the regulations and of the table of stallages, rents and fees, if any, in force in any market or slaughter-house under sections 533, 534 and 535 in such language or languages which the Corporation may from time to time specify, shall be fixed in some conspicuous spot in the market building, market-place or slaughterhouse.
(2)No person shall, without authority, destroy, pull down, injure or deface any copy of any regulation or table so affixed.