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 531] [Entire Act]

State of Odisha - Subsection

Section 531(1) in The Orissa Municipal Corporation Act, 2003

(1)If it appears to the Commissioner that a building or any part of a building is in such a state as to constitute a nuisance or to be likely to give rise to one, by reason of rainwater, leaking from its roof or any part of its roof, the Commissioner may give a notice in writing to the owner of such building, requiring him to abate the nuisance or to prevent its recurrence within the time and by taking the measures and doing the acts as may be specified in the said notice.