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 3] [Entire Act]

State of Telangana - Section

Section 618 in Greater Hyderabad Municipal Corporation Act, 1955

618. Grant of licences to Surveyors and Plumbers.

(1)The Commissioner may grant to any person he thinks fit a licence to act as a surveyor [***] [Omitted by Act No.6 of 1982.] for the purposes of this Act. Each such licence shall be for a renewable period of one year.
(2)If any applicant for a licence to act as a surveyor is a licentiate of Civil Engineering or a person who has passed some test of professional qualification equivalent to that for a licentiate of Civil Engineering, his application shall not be refused by the Commissioner, except with the approval of the Standing Committee and upon the ground that the applicant is unfit, through incompetency, misconduct or other grave reason, to hold such licence.
(3)If the Commissioner refuses any application for a licence under this section he shall, at the request of the applicant, furnish such applicant with his reasons, for such refusal in writing under his signature, without charge.