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 159(1)] [Section 159] [Entire Act] State of Kerala - Subsection Section 159(1)(d) in Kerala Municipality Building Rules, 1999 (d)about which any alteration or addition required by any notice issued by the Secretary under these rules, is not duly made: or