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 151(2)] [Section 151] [Entire Act]

State of Kerala - Subsection

Section 151(2)(iv) in The Kerala Panchayat Buildings Rules, 2011

(iv)confirming the provisional order requiring demolition of building or part thereof or filling up of well;