Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 170(1)] [Section 170] [Entire Act] State of Uttar Pradesh - Subsection Section 170(1)(b) in The U.P. Municipalities Act, 1916 (b)if he has reasonable grounds for believing that the building contains property which is liable to seizure under the warrant, and