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 205(1)] [Section 205] [Entire Act]

State of Tamilnadu - Subsection

Section 205(1)(c) in Chennai City Municipal Corporation Act, 1919

(c)[] [Sections 204, 205(1)(c) and 206 will not apply to any street which is vested in the Board of Trustees for the improvement of the City of Chennai under section 60(1) of the Chennai City Improvement Trust Act, 1950 (Tamil Nadu Act XXXVII of 1950).] turn, divert, or with the special sanction of the council and the [State Government] [The words 'Provincial Government' were substituted for the words 'Local Government by the Adaptation Order of 1937 and the word 'State' were substituted for 'Provincial' by the Adaptation Order of 1950.], permanently close any public street or part thereof;