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 49(1)] [Section 49] [Entire Act]

State of Sikkim - Subsection

Section 49(1)(b) in Sikkim Urban and Regional Planning and Development Act, 1998

(b)Where permission relates to a use of land, no such order shall be passed at any time after the change has taken place.