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 83] [Entire Act]

State of Tamilnadu - Subsection

Section 83(1) in Tamil Nadu Town and Country Planning Act, 1971

(1)Whoever-
(a)contravenes any provision of any of the sections specified in the first column of Schedule I, or
(b)contravenes any rule or order made under any of the specified sections, or
(c)fails to comply with any direction lawfully given to him or any requisition lawfully made upon him under or in pursuance of the provisions of any of the said sections, shall, on conviction, be punishable with fine which shall not less than the amount specified in the fourth column of the said schedule and not more than one thousand rupees.