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 420] [Entire Act]

State of West Bengal - Subsection

Section 420(2) in Kolkata Municipal Corporation Act, 1980

(2)The Municipal Commissioner may refuse to give such permission if he is of the opinion that the use, or the alteration. enlargement or extension of the use, of any premises as a warehouse or a godown or for running a goods transport business—
(a)would be objectionable due to the traffic constraints in the vicinity of such premises, or
(b)would be undesirable due to inadequate space for parking of vehicles or loading or unloading of goods, or
(c)would constitute a fire hazard, or
(d)would be a nuisance to the inhabitants of the neighbourhood.