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 334] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 334(1) in Jammu and Kashmir Municipal Corporation Act, 2000

(1)Every improvement scheme shall, as soon as may be, after it has been framed , be submitted by the Commissioner , for approval to the Corporation and the Corporation may either approve the scheme without modifications or with such modifications as it may consider necessary or reject the scheme with direction to the Commissioner to have a fresh scheme framed according to such directions.