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 46] [Entire Act]

Greater Bengaluru City Corporation -

Section 46(2) in Bangalore Water Supply and Sewerage Act, 1964

(2)Every stopcock fitted on a service pipe after the date of coming into force of this Chapter shall be placed in such position as the Board deems most convenient:Provided that, -
(a)a stopcock in private premises shall be placed as near as is reasonably practicable to the street from which the service pipe enters those premises; and
(b)a stopcock in a street shall be placed as near to the boundary thereof as is reasonably practicable.