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 30(2)] [Section 30] [Entire Act]

State of Kerala - Subsection

Section 30(2)(ii) in Kerala Municipality Building Rules, 1999

(ii)Any building which accommodates more than one use under sub-rule (2) shall be included under the most restrictive group.,