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 272] [Entire Act]

State of Nagaland - Subsection

Section 272(8) in Nagaland Municipal Act, 2001

(8)The Municipality shall make regulations providing for, -
(a)The exercise of adequate control on all licensed plumbers;
(b)The inspection of all works carried out by them; and
(c)The hearing and disposal of complaints made by the owners or occupiers of premises with regard to the quality of work done, material used, delay in execution of work and the charges made, by a licensed plumber.