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 208] [Entire Act]

State of West Bengal - Subsection

Section 208(2) in The Asansol Municipal Corporation Act, 1990.

(2)The Mayor-in-Council shall determine by regulation a scale of fee to be paid for issue of licence in respect of premises used for non-residential purposes under sub-section (1):Provided that no such fees shall exceed five hundred rupees per month in respect of any premises.