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 71] [Entire Act]

State of Himachal Pradesh - Subsection

Section 71(c) in The Himachal Pradesh Town and Country Planning Act, 1977

(c)for this purpose the municipal administration, have the powers which a Municipal Committee has under the Himachal Pradesh Municipal Act, 1968. (19 of 1968).