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 424] [Entire Act]

State of Jharkhand - Subsection

Section 424(2) in Jharkhand Municipal Act, 2011

(2)At the time of according such permission, the municipality shall, in consultation with such public utility, arrive at the full cost of restoration of the sub-soil and the surface thereon and obtain an undertaking from the public utility that such restoration shall be done at their cost so as to bring back the property to its original condition to the satisfaction of the municipality within a reasonable time after the completion of the work.Chapter - 39 BuildingsProcedure