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 9] [Entire Act]

Union of India - Section

Section 169 in The Manipur Municipalities Act,1994.

169. Cinemas, dramatic performances, circuses, etc.-

(1)No place within a municipality shall be kept open for the purposes of regular gain or otherwise by means of public cinematographic exhibitions, dramatic performances, circuses, variety shows, or for purposes of public resort for similar recreations or amusements unless a licence has been granted therefor by the municipality, which licence shall be annually renewable and in accordance with such conditions as the municipality, subject to rules, may deem fit to impose;Provided that such conditions shall not be inconsistent with the terms of any licence which may be required for such place under any other Act.
(2)No place within the municipality shall be used for the purposes of public cinematographic, performance, circus, variety shows, or as a place of public resort for similar recreations or amusements, otherwise than for the purpose of regular gain, unless a licence has been granted for such Purpose by the municipality and in accordance with such conditions as the municipality, subject to rules, may think fit to impose:Provided that such conditions shall not be inconsistent with the terms of any licence which may be required for such places under any other Act:Provided further that this sub-section shall not appply to private amateur performances or to performances held wholly for the benefit of charity, in any such place,
(3)It within a period of three months following the receipt of an application for licence under sub-section (1) or sub-section (2) the Nagar Panchayat or the Council at a meeting has not passed order thereon, either granting or refusing a licence, it shall be deemed to have granted tile licence.