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 5] [Entire Act]

State of Uttar Pradesh - Subsection

Section 5(3) in The U.P. Fire Prevention And Fire Safety Act, 2005

(3)After the removal of the persons under sub-section (1) or subsection (2), as the case may be, the District Magistrate shall seal the building or premises.