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 56] [Entire Act]

State of Kerala - Subsection

Section 56(iii) in Kerala Town and Country Planning Act, 2016

(iii)set-up special function agencies, if required, and guide, direct and assist them on matters pertaining to their respective functions;