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 436] [Entire Act]

State of Jharkhand - Subsection

Section 436(7) in Jharkhand Municipal Act, 2011

(7)Where no appeal has been preferred against an order made by the Municipal Commissioner or the Executive Officer under sub-section (1) or where an order under that sub-section has been confirmed on appeal, whether with or without modification, the person against whom the order has been made shall comply with the order within the period specified therein or, as the case may be, within the period, if any, fixed by the appeal, and, on the failure of such person to comply with the order within such period, the Municipal Commissioner or the Executive Officer may himself cause the building or the work to which the order relates to be demolished, and the expenses of such demolition shall be recoverable from such person as an arrear of tax under this Act.