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 3] [Entire Act]

State of Haryana - Section

Section 208A in The Haryana Municipal Act, 1973

208A. [ Power to seal premises. [Inserted by Haryana Act No. 11 Of 2013, dated 26.9.2013.]

(1)The Executive Officer or the Secretary of the municipal council or the committee, as the case may be, at any time, before or after making an order under section 208, may order to seal the premises.
(2)Where any premises has been sealed, the Executive Officer or the Secretary of the municipal council or the committee, as the case may be. may order such seal to be removed for the purpose of-
(a)allowing an opportunity to the owner to bring it in conformity with the sanctioned building plan as per the provisions of this Act, rules or bye-laws framed thereunder within a period, which shall not exceed three months; or
(b)allowing the functionaries of the municipality to bring it in conformity with the sanctioned building plan as per the provisions of this Act, rules or bye-laws framed thereunder at the cost of the owner; or
(c)demolition, at the cost of the owner.
(3)Where any order to seal the premises has been passed under subsection (1), the owner may file an appeal before the Deputy Commissioner concerned within a period of seven days of passing of such order. The Deputy Commissioner may either reject the appeal or stay the order to allow the owner to bring the premises in accordance with the sanctioned building plan as per the provisions of this Act, rules or the bye-laws framed thereunder, with such conditions including furnishing of a bank guarantee of an amount, as deemed fit. On failure of the owner to adhere to the conditions of the order, bank guarantee shall be revoked and the premises shall be liable for demolition, at the cost of the owner. Such cost shall be paid by the owner within a period of one month from the date of demolition of the said premises.
(4)In the event of non-payment of the cost by the owner as per subsection (3), the same shall be recoverable as arrears of land revenue.
(5)No person shall remove such seal except-
(a)under an order made by the Executive Officer or the Secretary of the municipal council or the committee, as the case may be, under sub-section (2); or
(b)under an order of the appellate authority.]