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 2] [Entire Act]

State of West Bengal - Section

Section 240 in West Bengal Municipal Act, 1993

240. Digging of wells etc. without permission prohibited.

(1)No new well, tube-well, tank, pond, cistern or fountain shall be dug or constructed without the previous permission, in writing, of the Chairman-in-Council.
(2)If any such work is begun or completed without such permission, the Chairman-in-Council may-
(a)by written notice require the owner or the other person who has done such work to fill up or demolish such work; or
(b)grant permission to retain such work or portion thereof on such terms and conditions as the Chairman-in-Council may consider fit to impose.