Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 27 docs - [View All]
Psg And Sons Charities, Rep. By Its ... vs City Municipal Corporation, Rep. ... on 4 September, 1996
Mrs.Sethu Parvatham vs The Commissioner, Corporation on 1 August, 2006
Mangoo Singh vs The Election Tribunal, ... on 17 September, 1957
Anil Kumar Gulati And Ors. Etc. vs State Of M.P. And Ors. Etc. on 29 August, 2003
Sakhi Gopal Agrawal And Ors. vs State Of M.P. And Ors. on 29 August, 2003

Loading...
User Queries
[Complete Act]
Central Government Act
Section 168 in The Manipur Municipalities Act, 1994.
168. Certain offensive and dangerous trades not to be established within the limits to be fixed by the municipality without licence.-
(1) within such local limits as may be fixed by the municipally no place shall be used without a licence from the municipality which shall be renewable annually, for ally of the following purposes, namely:-
(a) melting tallow;
(b) boiling offal or blood;
(c) skinning or disembowelling animal;
(d) the manufacture of bricks, pottery, tiles or time in a klin, panja or lamp or by any other similiar method;
(e) as a soap- house, oil- boiling house, dyeing house;
(f) as tannery, slaughter- house;
(g) as a manufactory or place of business from which offensive or unwholesome odour may arise;
(h) as a yard or depot for hay, straw, bamboo, thatching grass' jute or other dangerously inflammable material for the purpose of any trade;
(i) any store- house for kerosene, petroleum napthamcoal- tar or any inflammable oil or wholesale stock of matches exceeding one hundred gross;
(j) as a shop for the sale of meat;
(k) as a place for the storage of rags or bones, or both;
(l) tea stall;
(m) sweetmeat stall;
(n) hotel or eating house;
(o) aerated water;
(p) bakery including biscuit factory.
(2) Such licence shall not be withheld unless the municipality has reason to believe that the business which it is intended to establish or maintain would be offensive or dangerous to persons residing in or frequenting the neighbourhood.
(3) The municipality may, subject, to such restrictions, if any, as it may impose, extend the provisions of this section to yards or depots for trade in coal, coke, timber or wood.
(4) The grant of a licence for the purposes mentioned in clause (i) of sub- section (1) shall be consistent with the provision of the Petroleum Act, 1934 (30 of 1934 ), and no such licences shall be granted unless the said provisions have been complied with by the applicant for the licence.