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 Haryana - Section

Section 173 in The Haryana Municipal Act, 1973

173. Power to require protection of streets during cutting down of trees, erection or demolition of buildings, etc.

(1)No person shall cut down any trees or cut off a branch of any tree, or erect or demolish any building or part of a building or alter or repair the outside of any building, where such action is of nature to cause obstruction, danger or annoyance, or risk of obstruction, danger, or annoyance to any person using a street, without the previous permission in writing of the committee.
(2)The committee may at any time by notice require that any person doing or proposing to do any of the acts referred to in sub-section (1) shall refrain from beginning or continuing the act unless he puts up, maintains, and provides from sunset to sunrise with sufficient lighting such hoardings or screens as are specified or described in the notice, and may further at any time by notice require the removal, within a time to be specified in the notice, of any hoarding or screen erected in anticipation or in pursuance of any of the said acts.
(3)Whoever contravenes the provisions of sub-section (1) or fails to comply with the terms of a notice under sub-section (2) shall be punishable with a fine which shall not be less than twenty-five rupees and more than two hundred rupees and when the contravention or non-compliance is a continuing one, with a further fine of ten rupees for every day after the first during which the contravention or non-compliance continues.