Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 42(1)] [Section 42] [Entire Act] State of Andhra Pradesh - Subsection Section 42(1)(d) in Hyderabad Metropolitain Water Supply Sewerage Act, 1989 (d)if the owner or occupier willfully or negligently damages the meter or any pipe or tap conveying water;