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 84] [Entire Act]

State of Goa - Subsection

Section 84(1) in The Goa, Daman and Diu Public Health Act, 1985

(1)If any dwelling house or portion thereof appears to the Health Officer to be unfit for the purpose of human habitation he may, in cases not falling under section 42, apply to the local authority to prohibit the use thereof for such purpose, and such authority shall make an order prohibiting the use of such dwelling house or portion for human habitation until in the opinion of the Health Officer it is rendered fit thereof:Provided that before making an order under this sub-section, the local authority shall give the owner and the occupier or occupiers, if any, concerned, a reasonable opportunity of showing cause why such an order should not be made.