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 157] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 157(1) in The Jammu and Kashmir Panchayati Raj Rules, 1996

(1)No person shall deface, otherwise spoil or damage any building, public street or appurtenances thereto or any other property belonging to or vested in the State or any local authority or Halqa Panchayat or being under the control of the Halqa Panchayat.