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] [Entire Act]

NCT Delhi - Section

Section 146 in The New Delhi Municipal Council Act, 1994

146. Council may carry out surveys and formulate proposals.

(1)The Council may-
(a)carry out a survey of the existing consumption of and demand for water supplies in New Delhi and of the water resources in or likely to be made available in New Delhi;
(b)prepare an estimate of the future water supply requirements of New Delhi;
(c)carry out a survey of the existing quantity of sewage collection;
(d)formulate proposals as to-
(i)the existing or future water supply requirements of New Delhi;
(ii)the existing or future sewage collection requirement in New Delhi including proposals for the manner in which and the place or places at which sewage should be carried and collected.
(2)If the Council is of the opinion that the works and other properties for the time being vested in the Council, are inadequate for the purpose of sufficient supply of water or for the purpose of efficient collection of sewage under this Act it may take step in accordance with the provisions of this Act for the construction of additional works, whether within New Delhi or outside New Delhi with the approval of the Administrator and for the acquisition of additional properties for such works.Water supply