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 295] [Entire Act]

State of Madhya Pradesh - Subsection

Section 295(1) in The M.P. Municipal Corporation Act, 1956

(1)The Commissioner shall refuse to sanction the erection or re-erection of any building in contravention of any scheme sanctioned under Section 291 or in contravention of any rule or bye-law made under the provisions of this Act.