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 457] [Entire Act]

State of Maharashtra - Subsection

Section 457(8) in The Maharashtra Municipal Corporations Act, 1949

(8)Drainage -
(a)The construction, maintenance, improvement, alteration and discontinuance of drains;
(b)the conditions and restrictions to be observed with reference to drains;
(c)the conditions for connections with municipal drains;
(d)the conditions on which occupiers of trade-premises may discharge any trade effluent into municipal drains;
(e)the conditions to be observed in erecting or affixing ventilation shafts or pipes under section 175;
(f)the manner in which samples of trade-effluent shall be analysed;
(g)the construction, position and maintenance of water-closets, privies, urinals, bathing places or washing places.