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 532] [Entire Act]

State of Punjab - Subsection

Section 532(3) in The Punjab Municipal Act, 1999

(3)Every person as aforesaid shall, in exercising any power conferred by this section, do as little damage, as may be necessary and compensation shall be payable by the Municipality in accordance with the rules or the regulations made under this Act in this behalf to the owner or the occupier of such land or to both for any such damage, whether permanent or temporary.