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 511] [Entire Act]

State of Punjab - Subsection

Section 511(2) in The Punjab Municipal Act, 1999

(2)When any such prohibition has been made, no person who is by calling a washerman, shall in contravention of such prohibition wash clothes except for himself or for personal and family service or for hire on or within the premises of the hirer at any place other than a place appointed under sub- section (1).Public Conveniences and Latrines and Urinals