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 22] [Section 411] [Entire Act]

State of West Bengal - Subsection

Section 411(2) in Kolkata Municipal Corporation Act, 1980

(2)The Municipal Commissioner may, if it appears to him necessary so to do, cause a proper hoarding or fence or other means of protection to be put up at the expense of the owner of such wall or building for the safety of the public or the inmates thereof; and 'may, after giving them such notice as the Municipal Commissioner may think necessary, require the inmates of the building to vacate it.