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 292] [Entire Act]

State of Uttar Pradesh - Subsection

Section 292(1) in Uttar Pradesh Municipal Corporation Act, 1959

(1)Except as provided in Section 293, no person shall erect, set up, add to, or place against or in front of any premises any structure or fixture, which will -
(a)overhang, jut or project into, or in any way encroach upon or obstruct in any way the safe or convenient passage of the public along, any street, or
(b)jut or project into or encroach upon any drain or open channel in any street, so as in any way to interfere with the use or proper working of such drain or channel or to impede the inspection or cleansing thereof.