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 74] [Entire Act]

State of Assam - Subsection

Section 74(4) in Assam Town and Country Planning Act, 1959

(4)The State Government may cancel their confirmation of any such bye-law and thereupon the bye-law shall cease to have effect.