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 77] [Entire Act]

State of West Bengal - Subsection

Section 77(2) in New Town, Kolkata Development Authority Act, 2007

(2)No person shall occupy or permit to be occupied any such building or use or permit to be used any building or any part thereof affected by any such work until permission has been granted by the Development Authority in this behalf in accordance with the rules and the regulations made under this Act:Provided that if the Development Authority fails, within a period of thirty days of receipt of the notice of completion, to communicate its refusal to grant such permission, such person may make representation in writing to the Chairman, and the Chairman shall, after such enquiry and he may think fit and after giving such person an opportunity of being heard, grant-such permission or communicate his refusal to grant such permission stating the reasons thereof within a period of thirty days from the date of receipt of the representation as aforesaid failing which such permission shall be deemed to have been granted.