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 2] [Entire Act]

State of West Bengal - Section

Section 224 in The Chandernagore Municipal Corporation Act, 1990

224. Un-authorised construction.

(1)If the Corporation is satisfied-
(a)that the erection of any building-
(i)has been commenced without obtaining sanction or permission under this Act or the rules or the regulations made thereunder or completed otherwise than in accordance with the particulars on which such sanction or permission is based after such sanction or permission has been lawfully withdrawn, or
(ii)is being carried on or has been completed in contravention of any provision of this Act or the rules or the by-laws made thereunder, or
(b)that any building or projection exists in violation of any condition, direction or requisition lawfully given or made under the provisions of this Act or the rules or the regulations made thereunder,
(c)that any material alteration of, or addition to, any building has been commenced or is being carried on or has been completed in contravention of any provision of this Act or the rules or the by-laws made thereunder,
it may after giving the owner of the building a reasonable opportunity of being heard, make an order directing that such erection, alteration, addition or projection as the case may be, or so much thereof as has been executed unlawfully or such building or existing structure be demolished or altered and upon such order, it shall be the duty of the owner to cause such demolition or alteration to the satisfaction of the Mayor-in-Council within such period as may be fixed in this behalf and, in default, the same may be demolished or altered by the Mayor-in-Council at the expenses of the said owner.
(2)An appeal against an order made by the Corporation in this behalf shall lie with the District Judge having jurisdiction upon a memorandum of appeal filed within thirty days of the aforesaid order.