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 401] [Entire Act]

State of Jharkhand - Subsection

Section 401(1) in Jharkhand Municipal Act, 2011

(1)Notwithstanding anything contained in any other law for the time being in force, the municipality may, with the approval of the State Government, take up survey and prepare such improvement scheme for the purpose of effecting environmental or general improvement of slums as it may consider necessary, and publish a copy of such scheme in such manner as may be prescribed.