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 3] [Entire Act]

State of Uttar Pradesh - Section

Section 247 in The U.P. Municipalities Act, 1916

247. Brothels, etc.

(1)When a Magistrate of the first class receives information, -
(a)that a house in the vicinity of the place of worship or an educational institution or a boarding house, or hostel or mess used or occupied by student is used as a brothel or for the purpose of habitual prostitution or by disorderly persons of any description; or
(b)that any house is used as aforesaid to the annoyance of respectable inhabitants in the vicinity; or
(c)that house in the immediate neighbourhood of a cantonment is used as a brothel or of the purpose of habitual prostitution;
he may summon the owner, tenant, manager or occupier of the house to appear before him either in person or by agent; and if satisfied that the house is used as described in clause (a), (b), or clause (c), may, by a written order, direct such owner, tenant, manager, or occupier, within a period to be stated in such order, not less than five days from the date thereof, to discontinue such use :Provided that action under this sub-section shall be taken only, -
(i)with the sanction or by order of the District Magistrate; or
(ii)on the complaint of three or more persons residing in the immediate vicinity of the house to which the complaint refers; or
(iii)[* * *] [Omitted by U.P. Act No. 7 of 1949.] on the complaint of the [Municipality] [Substituted by U.P. Act No. 12 of 1994.].
(2)If a person against whom an order has been passed by a Magistrate under sub-section (1) fails to comply with such order within the period stated therein, the Magistrate may impose on him a fine which may extend to twenty-five rupees for every day after the expiration of that period during which the house is so used.