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 Tamilnadu - Subsection

Section 5(1) in Tamil Nadu Hostels and Homes for Women and Children (Regulation) Act, 2014

(1)Every person desiring to establish, maintain or conduct hostel, lodging house or home for women and children shall make an application for licence to the Collector in such form and containing such particulars as may be prescribed. Every application for licence shall be accompanied by such fee not exceeding three thousand rupees as may be prescribed.