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 223] [Entire Act]

State of West Bengal - Subsection

Section 223(6) in West Bengal Municipal Act, 1993

(6)In determining, for the purposes of this section, whether a building is unfit for human habitation, regard shall be had to its condition in respect of the following matters, that is to say,-
(a)repair;
(b)stability;
(c)freedom from damp;
(d)natural light and air:
(e)water supply;
(f)drainage and sanitary conveniences;
(g)facilities for storage, preparation and cooking of food and for the disposal of rubbish, filth and other polluted matter;
and the building shall be deemed to be unfit as aforesaid if it is so defective in one or more of the matters as aforesaid that it is not reasonably suitable for occupation in that condition