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 331] [Entire Act]

State of Tamilnadu - Subsection

Section 331(3) in The Madurai City Municipal Corporation Act, 1971

(3)If any such work is begun or completed without such permission, the Commissioner may, either-
(a)by notice require the owner or other person who has done such work to fill up or demolish such work in such manner as the Commissioner shall direct; or
(b)grant permission to retain such work, but such permission shall not exempt such owner from proceedings for contravening the provisions of sub-section (1).