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 248] [Entire Act]

State of Assam - Subsection

Section 248(3) in Assam Municipal Act, 1956

(3)Any managing authority who fails to comply with the notice under sub-section (1) shall be liable to a fine which may extend to fifty rupees.Explanation. - Managing authority shall include Headmaster, Secretary or other person directly managing the school.Mosquito Control