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 5(23)] [Section 5] [Entire Act]

State of Chattisgarh - Subsection

Section 5(23)(j) in The Chhattisgarh Municipal Corporation Act, 1956

(j)any building of which more than one half of the cubical contents of the building above the level of the plinth have been pulled down, burnt or destroyed;