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 29] [Entire Act]

State of Assam - Subsection

Section 29(2) in Assam Town and Country Planning Act, 1959

(2)No person shall be allowed to construct a building on any plot of land , the subdivision of which has not been previously approved by the Authority.