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 23] [Entire Act]

State of Odisha - Subsection

Section 23(1) in Cuttack Development Authority (Planning and Building Standards) Regulations, 2001

(1)All unsafe buildings shall be considered as to constitute a danger to public safety and shall be either restored by repairs or demolished or dealt with in the manner as decided by the Authority.