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 458] [Entire Act]

State of Punjab - Subsection

Section 458(5) in The Punjab Municipal Act, 1999

(5)In the case of a non-residential use of any premises for a purpose for which a licence or permission is required from the Government, or the Central or any other State Government, or any statutory body under any law for the time being in force, no person shall use or permit to be used such premises, unless permission is granted under sub-section (1) of Section 428.