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 18] [Entire Act]

State of Punjab - Subsection

Section 18(iii) in The Punjab Capital (Development and Regulation) Building Rules, 1952

(iii)If no orders are communicated to the applicant within a fortnight of the receipt of the application the occupation shall be deemed to have been granted.