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

State of Punjab - Subsection

Section 30(1)(ii) in Punjab Urban Planning and Development Building Rules, 2018

(ii)Interior Court Yard. - Every interior courtyard shall be raised at least 150 mm above the determining ground level and shall be satisfactorily drained.