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 117] [Entire Act]

State of Assam - Subsection

Section 117(3) in Assam Municipal Act, 1956

(3)No license, shall be required in respect of:-
(a)horses or ponies belonging to officers doing regimental duty at the rate of one animal for each officer;
(b)carts, carriages or animals belonging to Government, or to the Board or to any local authority or for keeping which for the execution of their duty an allowance is made by any Government or by the Board or by any local authority to any of their officers; -
(c)animals used by, or exclusively for the purposes of, any regiment;
(d)horses or ponies used by police officers at the rate of not more than one for each officer;
(e)carts, carriages or animals kept for sale by any bona fide dealer in such carriages or animals, and not Used for any other purpose.