Section 100(1)(b) in The M.P. Municipalities Act, 1961
(b)all public streams, tanks, reservoirs, cisterns, wells, springs, aquaducts, conduits, tunnels, pipes, pumps and other water works, and all bridges, buildings, engines, works, materials and things connected with or appertaining thereto, and also adjacent land not being private property, appertaining to any public tank or well;