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 126] [Entire Act]

State of Tripura - Subsection

Section 126(d) in Tripura Municipal Act, 1994

(d)that the building or the work would be an encroachment on Government land or land vested in the Municipality;