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 387] [Entire Act]

State of Tamilnadu - Subsection

Section 387(1) in The Madurai City Municipal Corporation Act, 1971

(1)If any person, after notice given to him in that behalf by the Commissioner, fails within the period and in the manner laid down in the said notice to carry out any of the works specified in section 386 the Commissioner may, suspend the licence of the said person, or may refuse to grant him a licence until such works have been completed.