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 398] [Entire Act]

State of Punjab - Subsection

Section 398(3) in The Punjab Municipal Act, 1999

(3)"alteration" means the change from one occupancy to another, or the structural change, such as the addition to any area or height, or the removal of a part of buildings, or the change to the structure, such as the construction or cutting into or removal of any wall, partition, column, beam, joist, floor or other support, or the change to or closing of any required means of ingress or egress, or the change to any fixture or equipment; and