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]

Union of India - Section

Section 212 in The Cantonments Act, 2006

212. Application by owners and occupiers to drain into cantonment drains

.-(1) Subject to such conditions as may be prescribed by bye-laws made in this behalf, the owner or occupier of any premises having a private drain, or the owner of any private drain within cantonment may apply to the Chief Executive Officer to have his drain made to communicate with the cantonment drains and thereby to discharge foul water and surface water from those premises or that private drain:Provided that nothing in this sub-section shall entitle any person:-(a)to discharge directly or indirectly into any cantonment drain;(i)any trade effluent from any trade premises except in accordance with bye-laws made in this behalf; or(ii)any liquid or other matter the discharge of which into cantonment drains is prohibited by or under this Act or any other law; or(b)where separate cantonment drains are provided for foul water and for surface water to discharge directly or indirectly-(i)foul water into a drain provided for the surface water; or(ii)except with the permission of the Chief Executive Officer, surface water into a drain provided for foul water; or(c)to have his drains made to communicate directly with a storm-water overflow drain.
(2)Any person desirous of availing himself of the provisions of sub-section (1) shall give to the Chief Executive Officer notice of his proposals, and at any time within one month after receipt thereof, the Chief Executive Officer may by notice to him refuse to permit the communication to be made, if it appears to him that the mode of construction or condition of the drain is such that the making of the communication would be prejudicial to the drainage system, and for the purpose of examining the mode of construction and condition of the drain he may, if necessary, require it to be laid open for inspection.
(3)The Chief Executive Officer may, if he thinks fit, construct such parts of the work necessary for having a private drain made to communicate with a cantonment drain, as is in or under a public street and in such a case, the expenses incurred by the Chief Executive Officer shall be paid by the owner or occupier of the premises, or as the case may be, the owner of the private drain and shall be recoverable from the owner or occupier as an arrears of tax under this Act.