Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 349A] [Entire Act] State of Maharashtra - Subsection Section 349A(3) in The Mumbai Municipal Corporation Act, 1888 (3)In the case of a flat roof, a parapet of not more than three feet in height may be constructed above the maximum height specified in sub-section (1).