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 2] [Section 87] [Entire Act]

State of Punjab - Subsection

Section 87(3) in Punjab Regional and Town Planning and Development Act, 1995

(3)Any person aggrieved by such notice may within such period and in such manner as may be prescribed -
(a)apply for permission under section 81 for the retention on the land of any buildings or works or for the continuance of any use of the land, to which the notice relates; or
(b)appeal to the State Government.