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 195] [Entire Act]

State of Assam - Subsection

Section 195(1) in Assam Municipal Act, 1956

(1)The Board at a meeting may, by a general order, prohibit in the whole or nay part of the municipality the making of excavations for the purposes of taking of earth of stone therefrom, or for the purpose of storing rubbish or offensive matter therein and the digging of tanks or pits without special permission previously obtained from it.