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 387(2)] [Section 387] [Entire Act]

State of Maharashtra - Subsection

Section 387(2)(a) in The Maharashtra Municipal Corporations Act, 1949

(a)any stable, garage, coach-house or any place where any vehicle, boat or animal liable to tax is kept - under section 145;