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 155] [Entire Act]

State of Assam - Subsection

Section 155(3) in Assam Municipal Act, 1956

(3)After such works has been carried-out by such owners or, as provided in sub-section (2) by the Board at the expenses of such owners the road or drain or part thereof in which such work has been done may, with the consent of the owners be declared to be a public road or drain, and shall on such declaration vest in the Board.