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 4] [Entire Act]

State of Telangana - Subsection

Section 4(1) in Telangana Public Conveyances Act, 1956

(1)A licence granted under section 3 shall, unless sooner terminated under the provisions of this Act, remain in force for the licensing year and shall be renewable.