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]

State of Rajasthan - Section

Section 202 in Rajasthan Municipalities Act, 2009

202. Effectual drainage of building.

(1)It shall not be lawful to construct any building, or to reconstruct any building, or to occupy any building newly constructed, or to be reconstructed unless and until
(a)a drain be constructed of such size, materials and description, at such level and with such fall as shall appear to the Municipality to be necessary for the effectual drainage of such buildings;
(b)there have been provided for and set up in such building and in the land appurtenant thereto all such appliances and fittings as ma-r appear to the Municipality to be necessary for the purposes of gathering and receiving the drainage from, and conveying the same off, the said building and the said land and of effectually flushing the drain of the said building and every fixture connected therewith.
(2)The drain to be constructed as aforesaid shall empty into a municipal drain or into some place legally set apart for the discharge of drainage situated at a distance not exceeding fifty feet from such building but if there is no such drain or place within that distance then such drain shall empty into such cess-pool as the Municipality directs.
(3)Notwithstanding anything contained in previous sub-Sections, it shall be mandatory for every owner or occupier of a building or land to take connection, in the prescribed manner, from the sewerage system as soon as it is laid in that area by any agency, for the proper discharge of waste water from toilet, kitchen and bathroom.
(4)Where any person disobeys the directions of the Municipalities given under sub-Section (1), he shall, on conviction, be punished with a fine which shall not be less than two thousand rupees but which may extend to five thousand rupees.