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 282] [Entire Act]

State of Tamilnadu - Subsection

Section 282(1) in The Madurai City Municipal Corporation Act, 1971

(1)If the Commissioner finds that the work -
(a)is otherwise than in accordance with the plans or specifications which have been approved; or
(b)contravenes any of the provisions of this Act, or any rule, by-law, order or declaration made under this Act,
he may by notice require the owner of the building, within a period stated either -
(i)to make such alterations as may be specified in the said notice with the object of bringing the work in conformity with the said plans, specifications or provisions; or
(ii)to show cause why such alterations should not be made.