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 324] [Entire Act]

State of Tamilnadu - Subsection

Section 324(1) in The Madurai City Municipal Corporation Act, 1971

(1)In any hutting ground, at any time after the expiration of seven years from the time when any alignment has been prescribed -
(a)for a street under section 323; or
(b)for buildings or huts,
the Commissioner may, by notice require, the owner of the land or the owners or occupiers of the existing buildings or huts to remove such buildings or huts or portion thereof as follows:-
(i)within any such prescribed street alignment; and
(ii)within 1.5 metres on either side of any such prescribed building or hut alignment, as the case may be.