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 362] [Entire Act]

NCT Delhi - Section

Section 345A in The Delhi Municipal Corporation Act, 1957

345A. [] [Inserted by Act 42 of 1984, section 6 (w.e.f. 10-12-1985)]Power to seal unauthorised constructions.

(1)It shall be lawful for the Commissioner, at any time, before or after making an order of demolition under section 343 or of the stoppage of the erection of any building or execution of any work under section 343 or under section 344, to make an order directing the sealing of such erection or work or of the premises in which such erection or work is being carried on or has been completed in the manner prescribed by rules, for the purpose of carrying out the provisions of this Act, or for preventing any dispute as to the nature and extent of such erection or work.
(2)Where any erection or work or any premises in which any erection or work is being carried on, has or have been sealed, the Commissioner may, for the purpose of demolishing such erection or work in accordance with the provisions of this Act, order such seal to be removed.
(3)No person shall remove such seal except—
(a)under an order made by the Commissioner under sub-section (2); or
(b)under an order of an Appellate Tribunal or the Administrator, made in an appeal under this Act.