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 229] [Entire Act]

State of Assam - Subsection

Section 229(1) in Assam Municipal Act, 1956

(1)Within such local limits as may be fixed by the Board at a meeting, no place shall be used with out license from the Board which shall be renewable annually, for any of the following purposes, namely: -
(a)meeting tallow;
(b)boiling offal or blood;
(c)skinning or disemboweling animal;
(d)the manufacture of bricks, pottery, tiles or lime in a kiln, panja or clamp or by any other similar method;
(e)as a soap-house, oil boiling house, dyeing house;
(f)as tannery, slaughter-house;
(g)as a manufactory or place of business from which the offensive or unwholesome odour may arise;
(h)as a yard or depot for hay, straw, bamboo, thatching gram, jute or other dangerously inflammable material for the purpose of any trade;
(i)any store-house for kerosene, petroleum, naptha, coaltar or any inflammable oil or spirit or wholesale stock of matches exceeding one hundred gross;
(j)as a shop for the sale of meet;
(k)as a place for the storage of rags or bones, or both;
(l)tea stall;
(m)sweetmeat stall;
(n)hotel or eating house;
(o)aerated water;
(p)bakery, including biscuit factory.