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 2] [Entire Act]

State of Gujarat - Subsection

Section 2(43) in The Gujarat Provincial Municipal Corporations Act, 1949

(43)"offensive matter" includes animal carcasses, dung, dirt and putrid or putrifying substances other than sewage;