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]

NCT Delhi - Section

Section 340 in The New Delhi Municipal Council Act, 1994

340. Powers of entry and inspection.

- The Chairperson or any officer or other employee authorised in this behalf by him or empowered in this behalf by or under any provision of this Act, rules, regulations or bye-laws made thereunder, may enter into or upon any land or building with or without assistants and workmen-
(a)for the purpose of ascertaining whether there is or has been on or in connection with the land or building any contravention of the provisions of this Act, rules, regulations or any bye-law made there-under;
(b)for the purpose of ascertaining whether or not circumstances exist which would authorise or require the Chairperson or any municipal officer or employee authorised or empowered in this behalf to take any action or execute any work under this Act, rules, regulations or any bye-law made thereunder;
(c)for the purpose of taking any action or executing any work authorised or required by this Act, rules, regulations or bye-laws made thereunder;
(d)to make any inquiry, inspection, examination, measurement, valuation or survey authorised or required by or under this Act, rules, regulations or bye-laws made thereunder or necessary for the proper administration of this Act;
(e)generally for the purpose of efficient discharge of the functions by the Council under this Act, rules, regulations or any bye-law made thereunder.