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 253] [Entire Act]

State of Chattisgarh - Subsection

Section 253(3) in The Chhattisgarh Municipal Corporation Act, 1956

(3)When the establishment of a new private market is sanctioned the Commissioner shall cause a notice of the sanction to be exhibited in some conspicuous spot on or near the building or place where such market is to be held.