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 43] [Entire Act]

State of Gujarat - Subsection

Section 43(2) in The Gujarat Police Act, 1951

(2)It shall be lawful for the District Magistrate or for the Collector [***] [The words 'or the Chief Presidency Magistrate' were deleted by the Gujarat Adaptation of Laws (State and Concurrent Subjects) Order, 1960.] on the requisition of the Commissioner or the District Magistrate to assess and levy such reasonable fees on persons falling under the provisions of sub-section (1) as will provide for the expenses of the arrangements for sanitation and the preservation of order at and about the place of assemblage.