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 175] [Entire Act]

State of Gujarat - Subsection

Section 175(3) in The Gujarat Provincial Municipal Corporations Act, 1949

(3)If the Commissioner declines to remove a shaft or pipe under the rules, the owner of the premises, building, or tree upon or to which the same has been erected or affixed, may apply to the Judge, within fifteen days of the receipt by him of the reply of the Commissioner.