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 155] [Entire Act]

State of Assam - Subsection

Section 155(2) in Assam Municipal Act, 1956

(2)If such notice is not complied with during the wing time specified the Board may, if it thinks fit, execute the work mentioned or referred to therein, and may, if it thinks fit recover under the provisions of Section 149 the expenses incurred in doing so from the owners in default according to the frontage of their respective lands or buildings and in such proportion as may be decided by the Board.