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 5] [Entire Act]

State of Gujarat - Subsection

Section 5(3) in The Gujarat Public Conveyances Act, 1920

(3)When refusing to renew or suspending or cancelling a licence for a public conveyance the Commissioner of Police may erase the inscription made thereon in accordance with this Act.