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 220] [Entire Act]

State of Assam - Subsection

Section 220(b) in Assam Municipal Act, 1956

(b)serve the owner or occupier of the land on which the nuisance exist with a notice to remove the same within such time as the Board may fix.