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 152] [Entire Act]

State of Kerala - Subsection

Section 152(2) in The Kerala Panchayat Buildings Rules, 2011

(2)The permit is subject to the satisfaction of the provisions in the Land Utilisation Order and the permit issued thereunder.