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] [Entire Act]

State of Uttar Pradesh - Section

Section 327 in Uttar Pradesh Municipal Corporation Act, 1959

327. [ Proceedings to be taken in respect of building or work commenced contrary to Act, rules or bye-laws. [See foot note 55 on p. 157]

(1)If the erection of any building or the execution of any such work as is referred to in Section 317 is commenced or carried out contrary to the provisions of the rules or bye-laws, the Municipal Commissioner, unless he deems it necessary to take proceedings in respect of such building or work under Section 328 shall -
(a)by written notice, require the person who is erecting such building or executing such work or has erected such building or executed such work on or before such day as shall be specified in such notice, by a statement in writing subscribed by him or by an agent duly authorized by him in that behalf and addressed to the Municipal Commissioner, to show sufficient cause, why such building or work shall not be removed, altered or pulled down, or.
(b)require the said person on such day and at such time and place as shall be specified in such notice to attend personally or by an agent duly authorized by him in that behalf, and show sufficient cause why such building or work shall not be removed, altered or pulled down.
(2)If such person shall fail to show sufficient cause, to the satisfaction of the Municipal Commissioner, why such building or work shall not be removed, altered or pulled down the Municipal Commissioner may remove, alter or pull down the building or work and the expenses thereof shall be paid by the said person.]