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 25] [Entire Act]

State of Andhra Pradesh - Subsection

Section 25(e) in Andhra Pradesh Municipalities Development Control Rules, 2008

(e)Any licenced developer / builder / other technical personnel who undertakes construction in violation of the sanctioned plans would be liable for cancellation of their licence besides facing prosecuted under the relevant laws / code of conduct.