Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 102(1)] [Section 102] [Entire Act] State of Telangana - Subsection Section 102(1)(b) in Telangana District Boards Act, 1955 (b)Such permission may not be refused except for the reason of the site being unsuitable on sanitary or village planning grounds.