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 362] [Entire Act]

State of Punjab - Subsection

Section 362(3) in The Punjab Municipal Act, 1999

(3)Notwithstanding anything contained in sub-section (1), the Municipality may declare, by public notice, that any pedestrian parthway or a portion thereof shall be used as bicycle and pedestrian track.