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 4] [Entire Act]

State of Kerala - Subsection

Section 4(2) in Kerala Highway (control of access and restriction on use of land) Rules, 2000

(2)The construction of the approach road shall be carried out by the applicant under intimation to the highway authority giving 48 hours notice and the work shall be completed in all respects within the time stipulated in the permission issued by the highway authority.