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 3] [Entire Act]

State of Tamilnadu - Section

Section 21 in Tamil Nadu District Municipalities Act, 1920

(21)"Public street" means any street, road, square, court, alley, passage or riding-path [over which the public have a right of way] [Words which occurred after the words 'whether a thoroughfare or not' were placed before those words by section 4(viii) of the Tamil Nadu District Municipalities (Amendment) Act, 1930 (Tamil Nadu Act X of 1930)] whether a thoroughfare or not, and include -
(a)the roadway over any public bridge or causeway;
(b)the footway attached to any such street, public bridge or causeway; and
(c)the drains attached to any such street, public bridge or causeway and the land, whether covered or not by any pavement, verandah, or other structure, which lies on either side of the roadway up to the boundaries of the adjacent property whether that property is private property or property belonging to the Government;