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 Chattisgarh - Section

Section 251 in The Chhattisgarh Municipal Corporation Act, 1956

251. Inspection of premises used for manufactures, etc.

(1)Subject to the bye-laws made by the Corporation in this behalf, the Commissioner may, at any time, by day or night, and without notice, enter into or upon any premises used for any of the purposes mentioned in Section 249 or upon any premises in which furnace is employed for the purposes of any trade or manufacture or into any bakery, in order to satisfy himself that there is no contravention of any provision of this Act or any rule or bye-laws made thereunder or of any condition of any licence granted under this Act, or that no nuisance is being created upon such premises.
(2)No claims for compensation shall lie against any person for any damage which may unavoidably be caused by any such entry or by the use of any force necessary for affecting such entry :Provided that force shall not be used for effecting an entry unless" there is reason to believe that an offence is being committed against some provision of this Act or some rules or bye-laws made thereunder.