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 Tamilnadu - Section

Section 31 in Tamil Nadu Highways Act, 2001

31. Right to amount.

- Any person whose property is injuriously affected by virtue of anything done under the provisions of section 11 may make a claim for this purpose to the Highways Authority, with such particulars and within such period as may be prescribed.