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] [Entire Act]

State of Tamilnadu - Section

Section 25 in The Tirunelveli City Municipal Corporation-Water Supply Bye-Laws

25.

Except during the time of fire accident, persons without any authorization from the Commissioner/Engineer are prohibited from interfering the main pipe line or the ferrules at the water distribution point and the fire hydrant.