Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 333] [Entire Act] State of Bihar - Subsection Section 333(4) in The Bihar Municipal Act, 2007 (4)No person shall, after the date of publication of such declaration, erect or re-erect any building in contravention of such declaration.