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 4(2)] [Section 4] [Entire Act] State of Punjab - Subsection Section 4(2)(f) in The Punjab New Mandi Townships (Development and Regulation) Act, 1960 (f)the means to be provided for ingress and egress to any building for prevention of fire;