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 458] [Entire Act]

State of Punjab - Subsection

Section 458(1) in The Punjab Municipal Act, 1999

(1)No municipal licence shall be given in respect of any non-residential use of any premises within the municipal area of the Municipality which is otherwise than in conformity with the provisions of this Act or any other law for the time being in force or the rules or the regulations made thereunder.