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 146] [Entire Act]

State of Tripura - Subsection

Section 146(1) in Tripura Municipal Act, 1994

(1)The Municipality may erect hydrants or standposts for supply of wholesome water to the public within a Municipal area.