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] [Entire Act]

State of Uttar Pradesh - Section

Section 166 in The U.P. Kshettra Panchayats And Zila Panchayats Adhiniyam, 1961

166. Duration of sanction.

(1)A sanction given or deemed to have been given by a Kshettra Panchayat under Section 165 shall be available for three years or for such lesser period as may be prescribed by bye-law.
(2)After the expiry of the said period the proposed work may not be commenced without a sanction under the foregoing Section.