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 41] [Entire Act]

Greater Bengaluru City Corporation -

Section 41(5) in Bangalore Water Supply and Sewerage Act, 1964

(5)The Board shall allow all persons to take water for extinguishing fires from any pipe on which a hydrant is fixed without any payment.