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 Uttar Pradesh - Section

Section 391 in Uttar Pradesh Municipal Corporation Act, 1959

391. Building or rooms in buildings unfit for human habitation.

(1)If the Municipal Commissioner is of the opinion that any building or portion of a building intended for or used as a dwelling is unfit for human habitation, he may, with the previous approval of the Executive Committee and, unless there is in his opinion imminent danger to the occupier, after the owner or occupier of such building has been given an opportunity in the manner prescribed to show cause, by order in writing prohibit the use of such building or portion as a dwelling till such time as the same has been rendered fit for habitation.Explanation. - The expression "unfit for human habitation" in this section means unfit for human habitation by reason of sanitary defects, that is, lack of air, space or ventilation, darkness, dampness, absence of adequate and readily accessible water-supply or sanitary accommodation or of other convenience and inadequate drainage of courtyard or passages.
(2)Where any order as is referred to in sub-section (1) has been made the owner or occupier of the building shall not use or suffer the same to be used for human habitation until the Municipal Commissioner certifies that the same has been so rendered fit.
(3)Where the Municipal Commissioner has made any order under sub-section (1) he shall give written instructions to the owner or occupier as to what modifications, or alterations are required to be made for rendering such building or portion of building fit for human habitation.
(4)The Municipal Commissioner may cause any person using any building or room in contravention of sub-section (2) to be removed from such building or portion by any police officer or Corporation servant.
(5)The provisions of sub-sections (5) and (6) of Section 334 shall apply on the issue by the Municipal Commissioner of a certificate that the building or portion of building, as the case may be, has been rendered fit for habitation as if such certificate were the withdrawal of notice issued under sub-section (1) of the said section.