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 6] [Entire Act]

State of Tamilnadu - Subsection

Section 6(4) in The Special Rules for the Mulit-storeyed and Public Buildings, 1974

(4)A no objection certificate shall be obtained from the Director of Fire Services, [Chennai] [Substituted for the word 'Madras' by the City of Madras (Alteration of Name) Act, 1996 (Tamil Nadu Act 28 of 1996).], while submitting the application for permission to construct or reconstruct or add to or alter a building, regarding compliance with the provisions of sub-rule (3).