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 32] [Entire Act]

State of Tamilnadu - Subsection

Section 32(2) in Tamil Nadu Panchayats Building Rules, 1997

(2)If the owner does not show cause as aforesaid, he shall be bound to make the alterations specified in such notice referred to in clause (i) of sub-rule (1).