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] [Entire Act]

State of West Bengal - Section

Section 9 in The West Bengal Slum Areas (Improvement And Clearance) Act, 1972

9. Power of prescribed authority to cause certain works to be done.

(1)If a notice served on the owner of a hut, other structure or land under section 6, section 7 or section 8 is not complied with within the time specified therein, the prescribed authority may cause the work specified in the said notice to be done.
(2)All expenses incurred by the prescribed authority in causing any work to be done under sub-section (1), together with interest thereon at the rate of six per centum per annum from the date on which the demand for payment of such expenses is made until such payment, may be recovered by it from the owner of the hut, other structure or land as if they were a public demand.