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 144] [Entire Act]

State of Kerala - Subsection

Section 144(3) in The Kerala Panchayat Buildings Rules, 2011

(3)Plans and drawings shall be prepared only after inspecting the site and getting convinced of the boundaries.