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] [Entire Act]

Greater Bengaluru City Corporation -

Section 302 in THE BRUHAT BENGALURU MAHANAGARA PALIKE ACT, 2020

302. than any official representative, shall be three years.

Grading of Heritage Buildings and Sites.-(1)The Heritage Buildings andHeritage Precincts listed shall be graded into categories as laid down in Second Schedule.
(2)Any modification, repair, change in facade, interior or exterior, that couldalter the character of the building or site or precinct shall be made to the extentpermitted in Schedule II and in accordance to any orders, rules, regulations, bye-laws or