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 200] [Entire Act]

State of Karnataka - Subsection

Section 200(5) in Karnataka Municipal Corporations Act, 1976

(5)The corporation shall allow all persons to take water for extinguishing fires from any pipe on which a hydrant is fixed without any payment.