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 376] [Entire Act]

State of Punjab - Subsection

Section 376(2) in The Punjab Municipal Act, 1999

(2)In the case of road vested in the State Government and passing through the municipal area, the Municipality shall have control over such roads in so far as permitting of temporary occupation thereof and removal of encroachments therefrom, are concerned, but the maintenance of such roads will remain with the State Government.