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 228] [Entire Act]

State of Assam - Subsection

Section 228(6) in Assam Municipal Act, 1956

(6)Any person who establishes a factory workshop or work place in contravention of subsection (1) shall be liable to a fine not exceeding five hundred rupees and to a further fine not exceeding fifty rupees for every day during which the factory workshop or work place is maintained after he has been convicted of such offence.