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 415] [Entire Act]

Nagpur Province - Subsection

Section 415(57) in The City of Nagpur Corporation Act, 1948

(57)Poor houses. - (a) the maintenance of poor-houses by the Corporation or by private persons or institutions;
(b)the requirements to be satisfied before a poor house managed by a private person or institution is approved by the Corporation;
(c)the compulsion of able-bodied beggars to work;
(d)the nature of the work which may be required of beggars and the kind of food to be supplied to them;
(e)the authority by which exemption from the obligation to work may be granted in a poor house on the ground of ill-health or debility;
(f)the inspection of poor-houses by authorities to be prescribed in the by-laws;