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 326] [Entire Act]

State of Karnataka - Subsection

Section 326(1) in Karnataka Municipal Corporations Act, 1976

(1)No new well, tank, pond, cistern, fountain or the like shall be dug or constructed without the permission of the commissioner.