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 411] [Entire Act]

State of Punjab - Subsection

Section 411(2) in The Punjab Municipal Act, 1999

(2)No person shall occupy or permit to be occupied any such building or use or permit to be used any building or part thereof affected by any such work, until permission has been granted by the Chief Officer in this behalf, in accordance with the rules and the regulations made under this Act.General Powers