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 73] [Entire Act]

State of Uttar Pradesh - Subsection

Section 73(1) in The U.P. Water Supply and Sewerage Act, 1975

(1)No person shall -
(a)wilfully obstruct any person acting under the authority of the Nigam or a Jal Sansthan in setting out the lines of any work or pull up or remove any pillar, post or stay fixed in the ground for the purpose of setting out the lines of. such works, or deface or destroy any works made for the said purpose; or
(b)wilfully or negligently break, injure, turn on, open, close, shut off or otherwise interfere with any lock, valve, pipe, meter or other work or apparatus belonging to the Nigam or a Jal Sansthan; or
(c)unlawfully obstruct the flow of or flush, draw off, or divert, or take water from any waterworks belonging to the Nigam or a Jal Sansthan or any water course by which any such water is supplied; or
(d)obstruct any officer or other employee of the Nigam or a Jal Sansthan in the discharge of his duties under this Chapter or refuse or wilfully neglect to furnish him with means necessary for the making of any entry, inspection, examination or enquiry thereunder in relation to any waterworks; or
(e)bathe in, at or upon any waterworks, or wash or throw or cause to enter therein any animal or throw any rubbish, dirt or filth into any waterworks, or clean therein any cloth, wool or leather or the skin of any animal, or cause water of any sink, or drain or any steam engine or boiler or any other polluted water to turn or be brought into any waterworks, or do any other act whereby the water in any waterworks, is fouled or likely to be fouled.