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 62] [Entire Act]

State of Uttar Pradesh - Subsection

Section 62(2) in The U.P. Municipalities Act, 1916

(2)An order by the Executive Officer [Medical Officer of Health] [Added by U.P. Act No. 5 of 1932.] under sub-section (1) may prescribe any condition and impose any restriction in respect of the exercise of any power.