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] [Entire Act]

State of Jammu-Kashmir - Section

Section 316 in Jammu and Kashmir Municipal Corporation Act, 2000

316. Conditions of grant of license for private market.

(1)The Commissioner may charge such fees as he thinks fit to impose for the grant of a license to any person to open a private market and may grant such license subject to such conditions , consistent with this Act and any bye-laws made thereunder , as he thinks fit to impose.
(2)When the Commissioner refuses to grant any license , he shall record a brief statement of the reasons for such refusal.
(3)The Commissioner may, with the previous approval of the Corporation and for reasons to be recorded, suspend a license in respect of a private market for such period as he thinks fit or cancel such license:Provide that no such license shall be cancelled without giving an opportunity of being heard to the license.
(4)A private market of which the license has been suspended or cancelled as aforesaid, shall be closed with effect from such date as may be specified in the order of suspension or cancellation.