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 521] [Entire Act]

State of Jharkhand - Subsection

Section 521(2) in Jharkhand Municipal Act, 2011

(2)Upon receipt of such complaint, the Municipal Magistrate, after making such inquiry as he considers necessary, may, if he thinks fit, by an order, in writing, -
(a)direct the person responsible for such nuisance or the owner of the land or the building on which such nuisance exists, to take, within such period as may be specified in the order, such measures for abating, preventing, removing or remedying such nuisance as may appear to the Municipal Magistrate to be practicable and reasonable, and may direct the Municipal Commissioner or the Executive Officer to enforce any of the provisions of this Act or the rules or the regulations made thereunder for prevention of such nuisance, and
(b)further direct the person held responsible for the nuisance to pay to the complainant such reasonable cost of the complaint (including compensation for loss of time in prosecuting such complaint) as the Municipal Magistrate may determine :
Provided that where, in the opinion of the Municipal Magistrate, immediate action to prevent the nuisance is necessary, he may dispense with the inquiry and make forthwith such order as he considers necessary.