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 405] [Entire Act]

State of Gujarat - Subsection

Section 405(3) in The Gujarat Provincial Municipal Corporations Act, 1949

(3)whether the Commissioner may be directed to remove a shaft or pipe on the application of the owner of a building or hut under section 175;