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 366] [Entire Act]

State of Chattisgarh - Subsection

Section 366(2) in The Chhattisgarh Municipal Corporation Act, 1956

(2)Every licence and written permission granted under this Act or under any rule or bye-law made thereunder, shall be signed by the Commissioner and shall specify-
(a)the date of the grant thereof;
(b)the purpose and the period, if any, for which it is granted;
(c)the restrictions and conditions, if any, subject to which it is granted;
(d)the name of the person to whom it is granted;
(e)the tax or fee, if any, paid for the licence or written permission;
(f)the date by which an application for the renewal of the same may be made.