Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 478] [Entire Act] State of Punjab - Subsection Section 478(2) in The Punjab Municipal Act, 1999 (2)In respect of the disposal of the carcass of a dead animal under clause (b) of sub-section (1) the Chief Officer may charge such fee, as may be determined by the Municipality by regulations.