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] [Entire Act]

State of West Bengal - Section

Section 387 in West Bengal Municipal Act, 1993

387. Powers of entry and inspection.

- The Board of Councilors or any officer or other employee of the Municipality authorized by the Board of Councilors or empowered by or under this Act in this behalf may enter into or upon any land or budding with or without assistants or workmen-
(a)for the purpose of ascertaining whether, in connection with the land or the building, there is or has been any contravention of the provisions of this Act or the rules or the regulations made thereunder;
(b)for the purpose of ascertaining whether or not circumstances exist which render it necessary, or require the Board of Councilors or any officer or other employee of the Municipality authorized or empowered in this behalf, to take any action or execute any work under this Act or the rules or the regulations made thereunder;
(c)for the purpose of taking any action or executing any work authorized or required by this Act or the rules or the regulations made thereunder;
(d)to make such inquiry, inspection, examination, measurement, valuation or survey as may be authorized or required by or under this Act or as may be necessary for the proper administration of this Act;
(e)generally for the purpose of efficient discharge of the functions by any of the authorities under this Act or the rules or the regulations made thereunder.