Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 212(1)] [Section 212] [Entire Act] State of Karnataka - Subsection Section 212(1)(e) in Karnataka Municipal Corporations Act, 1976 (e)if the owner or occupier wilfully or negligently damages his meter or any pipe or tap conveying water;