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 260] [Entire Act]

State of Madhya Pradesh - Subsection

Section 260(3) in The M.P. Municipalities Act, 1961

(3)Upon a conviction being obtained in respect of any place under sub-section (2), the Magistrate shall, on the application of the Chief Municipal Officer or any 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; and every person who so uses or permits the use of a place after it has been so ordered to be closed, shall be punished with fine which may extend to five rupees of each day during which he continues so to use, or permits such use of the place after it has been so ordered to be closed.