Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 40(1)] [Section 40] [Entire Act] State of Tamilnadu - Subsection Section 40(1)(b) in The Chennai Metropolitan Water Supply and Sewerage Act, 1978 (b)seventy-five lakhs of rupees in the case of new works including extensions, enlargements and additions to existing works or works previously in use.