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 45] [Entire Act]

State of Kerala - Subsection

Section 45(3) in Kerala Water Supply and Sewerage Act, 1986

(3)The Authority may re-connect the supply of water disconnected under subsection (1) on payment of such charges and on such terms and conditions as may be provided by regulations.