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 322A] [Entire Act]

State of Chattisgarh - Subsection

Section 322A(1) in The Chhattisgarh Municipal Corporation Act, 1956

(1)Every officer in charge of a Ward Committee or such other officer or servant to whom the duties have been assigned to maintain record of open land or public places belonging to the Corporation shall be responsible to submit reports of occurrence of any encroachment.