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 198] [Entire Act]

State of Assam - Subsection

Section 198(2) in Assam Municipal Act, 1956

(2)Any person failing to comply with the requisition within the time allowed under subsection (1) shall be liable to a fine of not exceeding twenty-five rupees and a daily fine of one rupee during which the default is continued.