Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 151(2)] [Section 151] [Entire Act] State of Kerala - Subsection Section 151(2)(iii) in The Kerala Panchayat Buildings Rules, 2011 (iii)confirming, modifying or cancelling the notice requiring alteration of work;