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 247] [Entire Act]

State of Uttar Pradesh - Subsection

Section 247(3) in Uttar Pradesh Municipal Corporation Act, 1959

(3)Every such order bearing the signature of the Municipal Commissioner shall be a complete authority to the person in whose favour it is made, or to any agent or person employed by him for this purpose, after giving or tendering to the owner of the drain the compensation or rent specified in the said order and otherwise fulfilling, as far as possible, the conditions of the said order and after giving to the owner of the drain reasonable written notice of his intention so to do, to enter upon the land in which the drain is situate with assistants and workmen, at any time between sunrise and sunset, and, subject to all provisions of this Act, to do all such things as may be necessary for -
(a)connecting the two drains; or
(b)renewing, repairing or altering the connections; or
(c)discharging any responsibility attaching to the persons in whose favour the Municipal Commissioner's order is made for maintaining, repairing, flushing, cleansing or emptying the joint drain or any part thereof.