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 59] [Entire Act]

State of West Bengal - Subsection

Section 59(5) in Kolkata Municipal Corporation Building Rules, 2009

(5)No buildings shall be erected, re-erected, added to or altered to deprive any other building of the means of access as required under these rules.