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 199] [Entire Act]

State of Assam - Subsection

Section 199(4) in Assam Municipal Act, 1956

(4)Any person who contravenes any provision of sub-section (1) and (2) shall be liable for every such offence to a fine not exceeding fifty rupees.