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 248] [Entire Act]

State of Telangana - Subsection

Section 248(1) in Greater Hyderabad Municipal Corporation Act, 1955

(1)A tax not exceeding [rupees ten per annum] [Substituted by Act No.3 of 1994.] shall be levied on every dog kept within the City and not under the age of six months.