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 333 in Uttar Pradesh Municipal Corporation Act, 1959

333. [ Power of Municipal Commissioner to direct removal of person directing unlawful work. [See foot note 55 on p. 157]

(1)If the Municipal Commissioner is satisfied that the erection of any building or the execution of any such work as is referred to in Section 317 has been unlawfully commenced or is being unlawfully carried on upon any premises he may, by written notice, require the person directing or carrying on such erection or execution to stop the same forthwith.
(2)If such erection or execution is not stopped forthwith the Municipal Commissioner may direct that any person directing or carrying on such erection or execution shall be removed from such premises by any police officer and may cause such steps to be taken as he may consider necessary to prevent the re-entry of such person on the premises without his permission.
(3)The cost of any measures taken under sub-section (2) shall be paid by the said person.]Power to vacate premises