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 13] [Entire Act]

State of Uttar Pradesh - Subsection

Section 13(2) in U.P. Cinemas (Regulation) Act, 1955

(2)in particular and without prejudice to the generality of the foregoing power, rule made under this Act may provide-
(a)for the situation and regulation of the places at which and the conditions subject to which [exhibitions by means of cinematograph or video may be made or video libraries may be kept] displayed;
(aa)[ for the imposition of composition charges not exceeding [two lakh rupees] [Substituted 'fifty thousand rupees' by U.P. Act No. 7 of 2018, dated 5.1.2018.] on payment whereof exemption under Section 10 may be granted from the provision of the rules relating to the site or building to be used for exhibition by means of cinematography,]
(b)for the fees to be levied for grant and renewal of [licences for places under this Act];
(c)for fees for inspection of places, electrical and other appliance and installations;
(d)for the terms, conditions and restrictions subject to which licences may be granted;
(e)for inspection of electric appliances and other installations;
(f)for the period during which and the conditions subject to which an appeal under this Act may be preferred.