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 365] [Entire Act]

State of Punjab - Subsection

Section 365(3) in The Punjab Municipal Act, 1999

(3)If within such period the owner of the building fails to pull down the building or part thereof as required under sub-section (2), the Chief Officer may, pull down the same and all the expenses incurred in so doing, shall be paid by the owner and be recoverable from him as an arrears of tax under this Act.