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 82] [Entire Act]

State of Uttar Pradesh - Subsection

Section 82(f) in The U.P. Municipalities Act, 1916

(f)having a [share or interest, whether pecuniary or of any other nature] [Substituted by U.P. Act No. 26 of 1964.] in the occasional sale of an article in which he regularly trades to [Municipality] [Substituted by U.P. Act No. 12 of 1994.] to a value not exceeding, in any one year, such amount as the [Municipality] [Substituted by U.P. Act No. 12 of 1994.], with the sanction of the [State Government] [Substituted by ALO 1950.] fixes in this behalf, or