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 Chattisgarh - Section

Section 372 in The Chhattisgarh Municipal Corporation Act, 1956

372. Power of entry on premises for purposes of inspection, survey or execution of necessary work.

(1)Any municipal officer duly authorised in this behalf by the Commissioner or any Councillor authorised by the Mayor may enter into or upon any premises, with or without assistants or workmen, in order to make any inspection, survey, measurement, valuation or inquiry, or execute any work which is authorised by this Act or by any rule or bye-law made thereunder or which, in his opinion it is necessary or expedient for any of the purposes or in pursuance of any of the provisions of this Act or of any such rule or bye-law, to make or execute :Provided as follows :-
(a)except when it is in this Act or in any rule or bye-law made thereunder otherwise expressly provided, no such entry shall be made between sunset and sunrise;
(b)except when it is in this Act or in any rule or bye-law made thereunder otherwise expressly provided, no building used as a dwelling house shall be so entered, unless with the consent of the occupier thereof, without giving the said occupier at least six hours' previous notice in writing of the intention to make such entry, and, except where it is inexpedient, to mention the purpose thereof;
(c)notwithstanding any power to enter any premises conferred upon municipal officers or councillors by this Act or any rule or bye-law made thereunder sufficient notice of such entry shall in every instance be given to enable the inmates of any apartment appropriate to women to withdraw to some part of the premises where their privacy may not be disturbed;
(d)due regard shall always be had, so far as may be compatible with the exigencies of the purpose for which the entry is made, to the social and religious usages of occupants of the premises entered.
(2)Except when it is in this Act or any rule or bye-law made thereunder otherwise expressly provided, no claim shall lie against any person for compensation for any damage unavoidably caused by any entry made or by the use of any force necessary for effecting such entry:Provided that force shall not be used for effecting an entry, unless there is reason to believe that an offence has been or is being committed against some provisions of this Act or any rule or bye-law made thereunder.