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 53] [Entire Act]

State of Assam - Subsection

Section 53(3) in Assam Urban Water Supply and Sewerage Board Act, 1985

(3)The Board shall not be liable to pay any penalty or damages for failure to supply water either due to accident of other unavoidable cause or due to necessary repairs, replacements, extensions or other works connected with such supply.