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 4] [Entire Act]

State of Karnataka - Section

Section 197 in Karnataka Municipalities Act, 1964

197. Right to carry drain through land or into drain belonging to other persons.

(1)If the owner or occupier of any [building or vacant land] [Substituted by Act 31 of 2003 w.e.f. 19.11.2001.] desire to connect the same with any municipal drain by means of a drain to be constructed through land, or to be connected with a drain, belonging to or occupied by or in the use of some other person, he may make a written application in that behalf to the Municipal Commissioner or Chief Officer.
(2)Thereupon the Municipal Commissioner or the Chief Officer after giving to such other person a reasonable opportunity of stating any objection to such application may, if no objection is raised or if any objection which is raised in his opinion is insufficient, by an order in writing authorise the applicant to carry his drain into, through, or under the said land, or into the said drain, as the case may be, in such manner and on such conditions as to the payment of rent or compensation, and as to the respective responsibilities of the parties for maintaining, repairing, flushing, clearing and emptying the said drains as may appear to him to be adequate and equitable.
(3)Every such order shall be a complete authority to the person in whose favour it is made, or to any agent or other person employed by him for this purpose, after giving or tendering to the owner, occupier or user of the said land or drain the compensation or rent, if any, specified in the said order, and otherwise fulfilling as far as possible the conditions of the said order, and after giving to the said owner, occupier, or user reasonable notice in writing, to enter upon the land specified in the said order with assistants and, workmen at any time between sunrise and sunset and, subject to the provisions of this Act, to do all such work as may be necessary,-
(a)for the construction or connection of the drain, as may be authorised by the said order;
(b)for renewing, repairing, or altering the same as may be necessary from time to time; or
(c)for discharging any responsibility attaching to him under the terms of the order as to maintaining, repairing, flushing, cleaning or emptying the said drain or any part thereof.
(4)In executing any work under this section as little damage as possible shall be done, and the owner or occupier of the [buildings or vacant lands] [Substituted by Act 31 of 2003 w.e.f. 19.11.2001.]for the benefit of which the work is done, shall,-
(a)cause the work to be executed with the least practicable delay;
(b)fill in, reinstate and make good at his own cost and with the least practicable delay the ground or any portion of any building or other construction opened, broken up or removed for the purpose of executing the said work; and
(c)pay compensation to any person who sustains damage by the execution of the said work.