Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 43(1)] [Section 43] [Entire Act] State of Tamilnadu - Subsection Section 43(1)(c) in Rules Issued Under Sections 36 and 39 of the Chennai City Police Act, 1888 (c)that the place or building can no longer be safely used for the purpose for which the licence was granted.