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 13] [Entire Act]

State of Manipur - Subsection

Section 13(1) in The Manipur Highways Act, 1979

(1)Notwithstanding anything contained in any other law for the time being in force, it shall be unlawful for any person, except the highway authority or any person working on behalf of the highway authority.
(a)to construct or lay out any means of access to or from a highway,
(b)to erect or re-erect any building or materially alter the outside appearance of any existing building.
(c)to make any excavation, or
(d)to construct, form or lay out any works, upon land lying nearer to the middle of a highway than a distance equal to one-half of its standard width prescribed under Section 11, or upon land lying in between the boundary of a highway and the building line determined in respect of the highway under Section 12. Provided, however these restriction shall not apply to any works necessary for the repair, renewal, enlargement or maintenance of any sewer, drain, electric line, pipe, duct or the apparatus, constructed in or upon the land before the date on which the restrictions came into force or, with the consent of the highway authority, on or after that date.