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 419] [Entire Act]

State of Punjab - Subsection

Section 419(7) in The Punjab Municipal Act, 1999

(7)For the purposes of section 417, section 418 and this section "work of improvement" in relation to a building includes any one or more of the following works, namely :-
(a)necessary repairs;
(b)structural alterations;
(c)provision of light points and water taps;
(d)construction of drains, open or covered;
(e)provision of latrines and urinals;
(f)provision of additional or improved fixtures and fittings;
(g)opening up or paving of courtyard;
(h)removal of rubbish, filth and other polluted and obnoxious matter; and
(i)any other work including the demolition of any building or any part thereof, which, in the opinion of the Chief Officer, is necessary for executing any of the works specified above.