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 39] [Entire Act]

State of Himachal Pradesh - Subsection

Section 39(2) in The Himachal Pradesh Town and Country Planning Act, 1977

(2)In particular such notice may, for purpose of sub-section (1), require -
(a)the demolition or alteration of any building or works,
(b)the carrying out on land of any building or other operations, or
(c)the discontinuance any use of land.