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 344] [Entire Act]

State of Punjab - Subsection

Section 344(d) in The Punjab Municipal Act, 1999

(d)by public notice require any person carrying on any trade or business in a manner that accumulates rubbish, offensive matter, filth, trade refuse, special waste, hazardous wastes or excrementitious matter, plastics and plastic material, bio-medical waste and polluted matters, to pay such costs for removal of the same, as the Municipality may incur in this regard.