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 29] [Entire Act]

Greater Bengaluru City Corporation -

Section 29(1) in Bangalore Water Supply and Sewerage Act, 1964

(1)Without the permission of the Board or the Water Supply Engineer, no building, wall or other structure shall be newly erected and no street shall be constructed over any Board water main.