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 217J(1)] [Section 217J] [Entire Act] State of Tamilnadu - Subsection Section 217J(1)(c) in Tamil Nadu District Municipalities Act, 1920 (c)to alter or demolish, within such time as may be specified in the notice, any building or any part thereof; or