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 350] [Entire Act]

State of Punjab - Subsection

Section 350(1) in The Punjab Municipal Act, 1999

(1)All public streets and parking areas in the municipal area of a Municipality including the soil, sub-soil, stones, other materials, side-drains, footpaths, pavements, sub-ways and overbridges and all erection, implements and trees and other things provided therein, shall vest in the Municipality constituted for that municipal area :Provided that no public street in a municipal area, which immediately before the commencement of this Act, vested in the Government or in any statutory body shall, unless so directed by the authority competent to take a decision in this behalf, vest in the Municipality constituted for municipal area by virtue of this sub-section.