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] [Section 183] [Entire Act]

State of Madhya Pradesh - Subsection

Section 183(5) in The M.P. Municipalities Act, 1961

(5)In the event of contravention of sub-section (3) the Council-
(a)shall direct that the construction of the building be stopped;
(b)may, by written notice, require such building or portion thereof to be altered or demolished in accordance with the provisions of such notice within such reasonable time as may be specified therein.