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 40] [Entire Act]

State of Gujarat - Subsection

Section 40(4) in The Gujarat Rents, Hotel and Lodging House Rates Control Act, 1947

(4)Any manager of a hotel or owner of a lodging house who fails to display a notice in contravention of the Controller's direction under Section 36 shall, on conviction, be punishable with fine which may extend to five hundred rupees.[Explanation. - For the purposes of sub-section (1), receipt of charges in advance for more than one month shall be deemed to be a fine or premium or consideration.] [This Explanation was added by Bombay 36 of 1948, Section 7.]