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 Punjab - Section

Section 533 in The Punjab Municipal Act, 1999

533. Breaking into building.

(1)It shall be lawful for the Chief Officer of a Municipality, or any person, authorised by him in this behalf, or empowered by or under this Act, to make an entry into any place and to open or cause to be opened any door, gate or other barrier, -
(a)if he considers the opening thereof necessary for the purpose of such entry; and
(b)if the owner or the occupier is absent or being present refuses to open such door, gate or barrier.
(2)Before making any entry into any such place or opening or causing to be opened any such door, gate or other barrier, the Chief Officer or the person, authorised or empowered in this behalf, shall call upon two or more respectable inhabitants of the locality in which the place to be entered into is situate, to witness the entry or the opening and may issue an order in writing to them or any of them so to do.
(3)A report shall be made to, -
(a)the Standing Committee, in the case of a Municipal Corporation or a Class 'A' or a Class 'B' Municipal Council; and
(b)the Municipality, in the case of Class 'C' Municipal Council or a Nagar Panchayat, as the case may be,
as soon as may be, after any entry has been made into any place or any door, gate or other barrier has been opened under this section.