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 258(2)] [Section 258] [Entire Act]

State of Meghalaya - Subsection

Section 258(2)(iv) in Meghalaya Municipal Act, 1973

(iv)No damages shall be payable in respect of any dog confined, destroyed or otherwise disposed of under this section.