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 Jammu-Kashmir - Section

Section 226 in Jammu and Kashmir Municipal Corporation Act, 2000

226. Declaration of public streets.

(1)If any street has been leveled, paved, metalled, flagged, channeled, sewered, drained, conserved and lighted under the provisions of section 225 the Commissioner may, and on the requisition of the majority of the owner referred to in sub-section (1) of that section shall declare such a street to be a public street and thereupon the street shall vest in the Corporation.