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 395] [Entire Act] State of Jammu-Kashmir - Subsection Section 395(xxii) in Jammu and Kashmir Municipal Corporation Act, 2000 (xxii)the maximum quantity of trade effluent which may, without any consent or permission, be discharged from any trade premises into municipal drains on any day ;