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 3] [Entire Act]

State of Tamilnadu - Subsection

Section 3(1) in Tamil Nadu Panchayats (Public Landing Places, Halting Places and Cart-Stands) Rules, 1999

(1)When a village panchayat proposes to provide a public landing place, halting place or cart-stand shall submit an application to the Inspector. The application shall contain -
(a)the survey number, extent and classification of the land in which the village panchayat proposes to provide the landing place or halting place, cart-stand and shall be accompanied by a sketch indicating the position or location of the land with reference to the important roads and other lands in the neighbourhood; and
(b)any other particulars which the Inspector may specifically require.