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 383] [Entire Act]

State of Punjab - Subsection

Section 383(1) in The Punjab Municipal Act, 1999

(1)The Chief Officer of a Municipality may, when any such work as referred to in section 382 or any work, which may lawfully be executed in any street is in progress, direct that such street shall be wholly or partially closed to traffic or to traffic of such description, as he may think fit, and shall set up in a conspicuous position or an order prohibiting traffic to the extent so directed, and fix such bars, chains or post across or in the street, as he may think proper for preventing or restricting the traffic therein.