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 2] [Entire Act]

State of Punjab - Subsection

Section 2(e) in The Punjab New Mandi Townships (Development and Regulation) Act, 1960

(e)"erect or re-erect any building" includes -
(i)any material alteration or enlargement of any building,
(ii)the conversion by structural alteration into a place for human habitation of any building not originally constructed for human habitation,
(iii)the conversion into more than one place for human habitation of a building originally constructed as one such place,
(iv)the conversion of two or more places of human habitation into a greater number of such places,
(v)such alterations of a building as affect an alteration of its drainage or sanitary arrangements, or materially affect its security,
(vi)the addition of any rooms, buildings, out-houses or other structures to any building,
(vii)the construction in a wall adjoining any street or land not belonging to the owner of the wall, of a door opening on to such street or land, and
(viii)the construction of any overhanging structure over any street or Public place or the enclosing of any space intended to be kept open;