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 Mizoram - Section

Section 28 in Chakma Autonomous District Council (Village Councils) Act, 2002

28. Allotment of House Site in the Village.

- No person shall be allowed to construct a house for any purpose without the written permission from the Village Council.