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 3(33)] [Section 3] [Entire Act] State of Assam - Subsection Section 3(33)(b) in Assam Municipal Act, 1956 (b)the person for the time being in charge of the animal or vehicle, in connection with which the word is used;