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 1] [Entire Act]

State of Haryana - Section

Section 200 in Haryana Municipal Corporation Act, 1994

200. Power of Commissioner to close or limit the use of private drain in certain cases.

- Where a drain connecting any premises with a Corporation drain is sufficient for the effectual drainage of such premises and is otherwise un-objectionable but is not in the opinion of the Commissioner, adapted to the general system of drainage in the Municipal area, he may by written notice addressed to the owner of the premises, direct -
(a)that such drain be closed, discontinued or destroyed and that any work necessary for that purpose be done; or
(b)that such drain shall, from such date as may be specified in the notice in this behalf, be used for filth and polluted water only or for rain water and unpolluted sub-soil water only :
Provided that -
(i)no drain may be closed, discontinued or destroyed by the Commissioner under clause (a) except on condition of his providing another drain equally effectual for the drainage of the premises and communicating with any Corporation drain which he thinks fit; and
(ii)the expenses of the construction of any drain so provided by the Corporation and of any work done under clause (a) may be paid out of the Corporation Fund.