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 5] [Entire Act]

State of West Bengal - Subsection

Section 5(1) in The West Bengal Cinemas (Regulation) Act, 1954

(1)The licensing authority shall not grant a licence under this Act, unless it is satisfied that-
(a)the rules made under this Act have been substantially complied with, and
(b)the prescribed precautions have been taken in the place, in respect of which the licence is to be given, to provide for the safety of persons attending exhibitions therein:
Provided that the licensing authority shall, before refusing to grant a licence under this Act, give the applicant an opportunity of showing cause.