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 279] [Entire Act]

State of Chattisgarh - Subsection

Section 279(3) in The Chhattisgarh Municipal Corporation Act, 1956

(3)The Health Officer or any person authorised by him in this behalf, shall disinfect or destroy, or by written notice direct the disinfection or destruction of, any clothing, bedding or other articles likely to retain infection.