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 214] [Entire Act]

State of Gujarat - Subsection

Section 214(2) in The Gujarat Provincial Municipal Corporations Act, 1949

(2)Such surplus land may thereafter be utilised for the purpose of setting forward of buildings under section 215.