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 197] [Entire Act]

State of Assam - Subsection

Section 197(2) in Assam Municipal Act, 1956

(2)Any person constructing a latrine or urinal and failing to have it shut out from view as required in sub-section (1), shall be liable to a fine not exceeding twenty rupees and a daily fine of one rupees until it shall have been to shut out from view.