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 1] [Entire Act]

State of Uttar Pradesh - Section

Section 208 in The U.P. Municipalities Act, 1916

208. Power of [Municipality] [Substituted by U.P. Act No. 12 of 1994.] to alter unsanctioned street and demolish the same.

- [(1) If any person lays out or makes any street referred to in Section 204, without or otherwise than in conformity with the orders of the] [Substituted by U.P. Act No. 7 of 1949.] [Municipality] [Substituted by U.P. Act No. 12 of 1994.], the [Municipality] [Substituted by U.P. Act No. 12 of 1994.] may, notwithstanding any prosecution which may have been started against the offender under this Act, by notice in writing, -(a)require the offender to show sufficient cause by a written statement signed by him and sent to the [Municipality] [Substituted by U.P. Act No. 12 of 1994.] on or before such date as may be specified in the notice, why such street should not be altered to the satisfaction of the [Municipality] [Substituted by U.P. Act No. 12 of 1994.], or if such alteration be impracticable, why such street should not be demolished, or(b)require the offender to appear before the [Municipality] [Substituted by U.P. Act No. 12 of 1994.] either personally or by a duly authorised agent, on such day of such time and place as may be specified in the notice, and show cause as aforesaid.
(2)If any person on whom such notice is served fails to show sufficient cause to the satisfaction of the [Municipality] [Substituted by U.P. Act No. 12 of 1994.], the [Municipality] [Substituted by U.P. Act No. 12 of 1994.] may pass such order directing the alteration or demolition of the street as it thinks fit.