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 155] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 155(2) in Jammu and Kashmir Panchayati Raj Rules, 1996

(2)Every person, who intends to construct or reconstruct any house or building or extend or alter the existing house or building shall give notice in writing to the Halqa Panchayat of such intention.