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 322] [Entire Act]

State of Tamilnadu - Subsection

Section 322(6) in The Madurai City Municipal Corporation Act, 1971

(6)When all the buildings or huts standing on any land within a hutting ground have been removed under sub-section (3), the standing committee may either -
(a)cancel the standard plan, if any, already approved under this Chapter, for such hutting ground; or
(b)modify such plan, after hearing the objections, if any, of any owner of land included in such hutting ground.