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 322] [Entire Act]

State of Tamilnadu - Subsection

Section 322(1) in The Madurai City Municipal Corporation Act, 1971

(1)The owner of any land included in a hutting ground which bears a separate number in the assessment book may, at any time, whether a standard plan for the hutting ground has been prepared under this Chapter or not, send notice to the Commissioner that he intends to remove all the buildings or huts standing on such land:Provided that the receipt of any such notice by the Commissioner shall not be a bar to the approval by the Commissioner or the standing committee under this Chapter, of a standard plan for such hutting ground.