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 Tamilnadu - Section

Section 227 in Chennai City Municipal Corporation Act, 1919

227. Licence for work on buildings likely to cause obstruction.

- If any person intends to construct or demolish any building or to alter or repair the outward part thereof, and if any street or foot-way is likely to be obstructed or rendered inconvenient by means of such work, he shall first obtain a licence from the commissioner in that behalf and shall also-
(a)cause the said building to be fenced and guarded,
(b)sufficiently light it during the night, and
(c)take proper precautions against accidents during such time as the public safety or convenience requires.
[Naming Streets and Numbering Buildings, etc.] [Heading was substituted by Tamil Nadu Act 30 of 1979.]