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 212] [Entire Act]

State of Madhya Pradesh - Subsection

Section 212(1) in The M.P. Municipalities Act, 1961

(1)Whoever, without the written consent of the Council first obtained, makes or causes to be made any drain into or out from any of the sewers or drains vested in the Council, shall be punished with fine which may extend to twenty-five rupees, and the Council may, by written notice require such person to demolish, after remake or otherwise deal with such drain as it may think fit.