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 52] [Section 386] [Entire Act]

State of Gujarat - Subsection

Section 386(2) in The Gujarat Provincial Municipal Corporations Act, 1949

(2)Except as may otherwise be provided by or under this Act, for every such licence or written permission a fee may be charged at such rate as shall from Lime to time be fixed by the Commissioner, with the sanction of the Corporation.