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 452(2)] [Section 452] [Entire Act]

State of Kerala - Subsection

Section 452(2)(a) in Kerala Municipality Act, 1994

(a)place such slaughter houses under the management of such persons as may appear to it proper for the collection of such rents and fees, or.