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 256] [Entire Act]

State of Assam - Subsection

Section 256(1) in Assam Municipal Act, 1956

(1)the Board at a meeting, may by one month notice in writing prohibit in any part of the municipality-
(a)the keeping of brothel;
(b)the residence of a public prostitute.