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 3] [Entire Act]

State of Uttar Pradesh - Subsection

Section 3(h) in The United Provinces Control of Supplies (Temporary Powers) Act, 1947

(h)for any incidental and supplementary matter, including in particular the entering and search of premises, vehicles, and aircraft, the seizure by a person authorized to make such search of any article in respect of which such person has reason to believe that contravention of the order has been, is or is about to be committed, the grant or issue of licenses, permit or other documents, and the charging of fees there for.