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 49] [Entire Act]

State of Tamilnadu - Subsection

Section 49(2) in Tamil Nadu State Housing Board Act, 1961

(2)The Board shall-
(a)cause the said notice to be published weekly for three consecutive weeks in the [Fort St. George Gazette] [Now the Tamil Nadu Government Gazette.], and in two leading daily newspapers in the State, specifying the period up to which the objections will be received; and
(b)send a copy of the notice to the local authority concerned.