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] [Entire Act]

State of Tamilnadu - Section

Section 325 in The Madurai City Municipal Corporation Act, 1971

325. Power of Commissioner to require space to be kept between masonry building in hutting ground and centre line of hutting ground street.

- Any person who erects a masonry building-
(a)in any hutting ground in respect of which a standard plan has been approved under section 301,302 or 308; or
(b)in any hutting ground or area in respect of which alignments for streets have been prescribed under section 323;
shall, if so required by notice issued by the Commissioner, leave a clear space of 4.5 metres between the centre line of any street or passage showing in such plan, or of any street the alignment for which has been so prescribed, as the case may be, and the nearest part of such building.