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 2] [Entire Act]

State of Chattisgarh - Subsection

Section 2(j) in Chhattisgarh State Rajmarg Adhiniyam, 2003

(j)"encroachment" means occupation of any highway or a part thereof and includes :-
(i)the erection of a building or any other structure, balconies, porches, chhajjas or projections on or overhanging the highway land,
(ii)occupation of highway beyond the prescribed period, if any, for stacking building materials or goods of any other description for exhibiting articles for sale or erecting poles, awnings, tents, pandals and other similar erection or for parking vehicles or stabling domestic animals or for any other purposes, and
(iii)excavation of embankments of any kind made or extended on any highway land;