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 1] [Entire Act]

State of Bihar - Section

Section 326 in The Bihar Municipal Act, 2007

326. Power of Chief Municipal Officer to require alteration of work.

(1)The Chief Municipal Officer may, at any time during the erection of any building or the execution of any work or at any time within three months after the completion thereof, by notice, in writing, specify any matter in respect of which such erection or execution is without, or contrary to, the sanction referred to in Section 314 or is in contravention of any condition of such sanction or of any of the provisions of this Act or the Rules or the Regulations made thereunder and require the person who gave the notice under Section 319 or the owner of such building or work either-
(a)to make such alterations as may be specified by the Chief Municipal Officer in the notice with the object of bringing the building or the work in conformity with such sanction or such condition of such sanction or the provisions of this Act or the Rules or the Regulations made thereunder, or
(b)to show cause, within such period as may be stated in the notice, why such alterations should not be made.
(2)If such person or such owner does not show any cause as aforesaid, he shall be bound to make the alterations specified in the notice.
(3)If such person or such owner shows the cause as aforesaid, the Chief Municipal Officer shall, by order, either cancel the notice issued under sub-section (1) or confirm the same subject to such modifications as he thinks fit.