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 1] [Section 148] [Entire Act]

State of Assam - Subsection

Section 148(6) in Assam Municipal Act, 1956

(6)When resistance is offered to any person authorized to collect rents, tolls or fees, any police officer whom he may call to his aid, shall be bound to assist him, and such police officer shall for that purpose, have the same powers as he has in the exercise of his ordinary police duties.