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 298] [Entire Act] State of Assam - Subsection Section 298(2) in Gauhati Municipal Corporation Act, 1971 (2)In respect of the disposal of the carcass of dead animal under clause (b) of sub-section (1) the Commissioner may charge such fee as he may by public notice specify.