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 18] [Entire Act]

State of Telangana - Subsection

Section 18(3) in Telangana Municipal Tramways (Construction, Operation and Maintenance) Act, 2008

(3)Where the underpinning or strengthening was executed in connection with,-
(a)the carrying out of the works upon the land where any building is situated; or
(b)the construction or operation of tramway system;
the tramway operator may at any time, after underpinning or strengthening of such building is Power to underpin building or otherwise strengthen it. completed and before the expiration of a period of twelve months therefrom,-
(i)in a case referred to in clause (a) above, from the date of completion of such works; and
(ii)in a case referred to in clause (b) above, from the date on which traffic was opened in the tramway system;
enter upon and survey such building and do such further underpinning or strengthening thereon, as it may deem necessary:Provided that nothing shall prevent the tramway operator from undertaking the work of underpinning or strengthening of a building any number of times, provided it does so in compliance with sub-sections (1) and (2).