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 214] [Entire Act]

State of Assam - Subsection

Section 214(4) in Assam Municipal Act, 1956

(4)Penalty for offence under this section - Any person who places or allows to place rubbish on a public road or in a receptacle provided by the Board under sub-section (2), shall, for every such offence, be liable to a penalty not exceeding twenty rupees.