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 288] [Entire Act]

Nagpur Province - Subsection

Section 288(7) in The City of Nagpur Corporation Act, 1948

(7)If any building in respect of which an order under this section has been given is held under a lease, the lease shall be voidable at the opinion of the lessee with effect from the date on which the lessee has to remove himself and his property.