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 Assam - Section

Section 89 in Guwahati Metropolitan Development Authority Act, 1985

89. Right of Occupier to execute works in default of owner.

- When default is made by the owner of a building or land in the execution of any work required under this Act to be executed by him, the occupier of such building or land may, with the prior approval of the Authority cause such works to be executed and the expenses thereof shall, be paid to him by the owner, or the amount may be deducted out of the rent from time to time becoming due from him to such owner.