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 427] [Entire Act]

State of Madhya Pradesh - Subsection

Section 427(31) in The M.P. Municipal Corporation Act, 1956

(31)Precautions in demolition of buildings. - (a) the precautions to be taken for the prevention of danger or injury to the public during, and to persons engaged in, the demolition of buildings or parts of a building and for the protection of other parts of the same building and of other buildings in the vicinity thereof;
(b)the notice to be given by any person intending to demolish a building or part of a building to the Commissioner together with particulars of the purposed demolitions and of the precautions to be taken during the progress of the work;
(c)the prohibition of the commencement of demolition within a prescribed period except with the permission of Commissioner;
(d)the prohibition of the commencement or continuation of the demolition until all precautions have been and are being taken in accordance with the [bye-laws] [Inserted by M.P. Act No. 13 of 1961.] and, with any directions and requisitions in writing which the Commissioner may issue to the person in charge of the work or to the person who submitted the notice, if any, required under the [bye-laws;] [Substituted by M.P. Act No. 13 of 1961.]