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 458] [Entire Act]

State of Punjab - Subsection

Section 458(6) in The Punjab Municipal Act, 1999

(6)In specifying the terms of a licence granted under this section, the Chief Officer may, require the licensee to take all or any of such measures, as the Chief Officer may deem fit to guard against danger to life, health or property or for the abatement of nuisance of any kind.