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 21] [Entire Act]

State of Uttar Pradesh - Subsection

Section 21(ix) in The U.P. Industrial Housing Rules, 1959

(ix)That he-shall not make any addition to or alteration in the house or any part thereof and shall not remove any existing fixtures.