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 272] [Entire Act]

State of Madhya Pradesh - Subsection

Section 272(4) in The M.P. Municipalities Act, 1961

(4)Upon a conviction being obtained in respect of any place under sub-section (3), the Magistrate shall on the application of the Chief Municipal Officer or any other officer authorised by him but not otherwise, order such place to be closed, and thereupon, appoint persons or take other steps to prevent such place being so used.