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 1] [Entire Act]

State of Punjab - Section

Section 412 in The Punjab Municipal Act, 1999

412. Buildings at corners of streets.

(1)Notwithstanding the provisions of this Act or the rules and the regulations made thereunder or of any other law in force for the time being, the Chief Officer of a Municipality may, in the case of any building, which is intended to be erected at the corner of two streets in the municipal area of the Municipality, -
(a)refuse sanction for reasons to be recorded in writing; or
(b)impose restrictions on its use; or
(c)place special conditions concerning exits to or entry from any street; or
(d)require it to be rounded off or splayed or cut off to such height and to such extent, as he may determine; or
(e)acquire such portion of the site at the corner, as he may consider necessary for public convenience or amenity :
Provided that no such action shall be taken without any scrutiny of such case by the Municipal Building Committee.
(2)The Chief Officer may, by a written order, require any alteration corresponding to any of the conditions in clauses (b) to (e) of sub-section (1) to be made to any building completed before the commencement of this Act.