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 461] [Entire Act]

State of Kerala - Subsection

Section 461(ii) in Kerala Municipality Act, 1994

(ii)in the case of a new market, the licence fees fixed by a Municipality shall not be less than-