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 210] [Entire Act]

State of West Bengal - Subsection

Section 210(2) in The Chandernagore Municipal Corporation Act, 1990

(2)If, in any case, such permission is given, no change of occupancy or use shall be allowed before any necessary alterations or provisions have been made to the satisfaction of the Chief Executive Officer and in accordance with the provisions of this Act or the rules and the regulations made thereunder or of any other law in force for the time being.