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 401] [Entire Act]

State of Punjab - Subsection

Section 401(1) in The Punjab Municipal Act, 1999

(1)Every person who intends to, -
(a)erect a building; or
(b)execute any of the works specified in sub-clause (b) of clause (1) of section 398, in any municipal area shall, apply for sanction by giving notice in writing of his intention to the Chief Officer of the Municipality in such form and containing such information, as may be prescribed.