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 209(1)] [Section 209] [Entire Act]

Union of India - Subsection

Section 209(1)(iv) in The Manipur Municipalities Act,1994.

(iv)prescribing the manner in which notice of the intention to erect, re-erect, materially alter a building shall be given to the municipality;