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 Assam - Section

Section 348 in Gauhati Municipal Corporation Act, 1971

348. Closing of public streets.

(1)The Corporation may, subject to approval of the Government, permanently close the whole or any part of Public Street:Provided that no such street or part thereof be closed unless for he month at least before the meeting of the Corporation at which the matter is decided, a notice has been posted in the street, or part thereof which it is proposed to be closed informing the residents of the said proposal, and until the objections to the said proposal, if any, made in writing at any time before the day of the said meeting have been received and considered by the Corporation.
(2)When any public street or part thereof is permanently closed under sub-section (1), the site of such street or the part thereof, which has been closed, may be disposed of as land belonging to the Corporation.Encroachments on Street