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 45] [Entire Act]

State of Maharashtra - Subsection

Section 45(1) in Maharashtra Fire Prevention and Life Safety Measures Act, 2006

(1)There shall be appointed by every owner or occupier, a fire officer or fire supervisor for every building of the following description, namely:-Building with height more than 30 metres and used for,-