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 231] [Entire Act]

State of Tamilnadu - Subsection

Section 231(5) in Chennai City Municipal Corporation Act, 1919

(5)No person shall, after the date of publication of such declaration, construct or re-construct any building in contravention of any such declaration.