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 3] [Section 33(1)] [Section 33] [Entire Act]

Greater Bengaluru City Corporation -

Section 33(1)(a) in Bangalore Development Authority Act, 1976

(a)require the offender to show cause, by a written statement signed by him and sent to the Commissioner on or before such day as may be specified in the notice, why such extension, layout or street should not be altered to the satisfaction of the Commissioner or if such alteration be deemed impracticable by the Commissioner, why such extension layout or street should not be demolished; or