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 2(9)] [Section 2] [Entire Act] State of Tamilnadu - Subsection Section 2(9)(e) in Tamil Nadu Town and Country Planning Act, 1971 (e)any such alteration of a building as is likely to affect its drainage or sanitary arrangements or affect in material respects its structural stability; and