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 42(1)] [Section 42] [Entire Act]

State of Puducherry - Subsection

Section 42(1)(b) in Puducherry Town and Country Planning Act, 1969

(b)where permission relates to a change of use of land, no such order shall be passed at any time after the change has taken place.