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 471] [Entire Act]

State of Uttar Pradesh - Subsection

Section 471(1) in Uttar Pradesh Municipal Corporation Act, 1959

(1)whether the Municipal Commissioner may be directed to remove a shaft or pipe on the application of the owner of a building or hut under Section 249;