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 282] [Entire Act]

State of Madhya Pradesh - Subsection

Section 282(4) in The M.P. Municipalities Act, 1961

(4)If any construction takes place on any area in contravention of sub-section (2), the Council may without prejudice to any other action that might be taken under this Act or rules framed thereunder or under any other law tor the time being in force demolish such construction and recover the cost incurred in such demolition from the owner or occupier of the land, building or structure.