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 177(2)] [Section 177] [Entire Act]

State of Maharashtra - Subsection

Section 177(2)(a) in The Maharashtra Village Panchayats Act, 1959

(a)under section 45-
(i)for the purification and protection from pollution or all sources of water used for drinking purposes;
(ii)for the prohibition or the removal or use for drinking purposes of any water from any stream, tank, well or other source, where such removal or use cause, or is likely to cause, disease or injury to health, and the prevention of such removal or use by the filling in or covering over of such tank, or well, or by any other method which may be considered advisable;
(iii)for the prohibition of the deposit or storage of manure, refuse or other offensive matter in a manner or in places prejudicial to the public health, comfort or convenience;
(iv)for the regulation of offensive callings, or trades;
(v)for the disposal of corpses by burning or burial;
(vi)for the excavation of earth and the filling up of excavations and depressions injurious to the health or offensive to the neighbourhood;
(vii)for the removal of noxious vegetation;
(viii)for the repair and removal of dangerous or ruinous buildings;
(ix)for the prevention of the erection of building without adequate provisions for ventilation, or the laying out and location of streets;
(x)for the control of fairs and bazars, and the regulations of markets, slaughter-houses and cart stands;
(xi)for the inspection and destruction of unfit food and drink exposed for sale; and
(xii)for the general regulation of sanitation and conservancy and the disposal of carcasses of dead animals;