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 168] [Entire Act]

State of Assam - Subsection

Section 168(e) in Gauhati Municipal Corporation Act, 1971

(e)Vehicles belonging to municipal employees who are required by the terms or their appointment to maintain a conveyance for the discharge of their duties.