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 5] [Entire Act]

State of Tamilnadu - Subsection

Section 5(3) in Tamil Nadu District Municipalities (Hill Stations) Building Rules, 1993

(3)The Executive Authority or Government may require the applicant -
(a)to furnish with any information which has not already been furnished.
(b)to satisfy that there are no objections which may lawfully be taken to grant of permission to execute the work.